2009 INSC 1170 SUPREME COURT OF INDIA Bhudeo Chouhan Vs. State of Bihar Crl.A.No.1009 of 2009 (Altamas Kabir and Cyriac Joseph JJ.) 12.05.2009 ORDER 1. Leave granted. 2. Having heard learned counsel for the parties and the State and since allegations against the appellant do not appear to be commensurate with the post-mortem report, let the appellant be released on bail to the satisfaction of the trial court. 3. The appeal is, accordingly, allowed. 1 SpotLaw