Patna High Court – Orders
Bablu Yadav vs The State Of Bihar on 20 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.1012 of 2011
Bablu Yadav son of Bado Yadav, resident
of Village Pachana,P.S.& Distt. Sheikhpura
Versus
The State Of Bihar
----------------------------------
02/ 20.10.2011 The conviction of the
appellant is under Section 307/34 of
the Indian Penal Code and 27 of the
Arms Act. The assailant is co-convict
Shankar Yadav.
Admit.
Call for lower court records.
During pendency of this
appeal, the above named appellant
shall be released on bail on
furnishing bail bond of Rs.10,000/-
(Rupees ten thousand) with two
sureties of the like amount each to
the satisfaction of Additional
Sessions Judge, Fast Track Court
No.I, Sheikhpura in Sessions Case No.
213 of 2010/Tr.No. 08 of 2010 and
realization of fine as imposed upon
2
the appellant shall also remain
stayed.
(Shyam Kishore Sharma, J.)
Tahir/- ( Dinesh Kumar Singh,J.)