High Court Patna High Court - Orders

Ramesh Yadav vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Ramesh Yadav vs The State Of Bihar on 19 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (SJ) No.1143 of 2011
                                      Ramesh Yadav
                                           Versus
                                   The State Of Bihar
                                         -----------

2/ 19.10.2011 This appeal shall be heard. Call for the lower court

records.

As regards prayer for bail, the submission is that it is true

that the appellant has been convicted under section 307 and 353/34

IPC but there was no injury caused to any one nor there was any

evidence in that behalf, during the pendency of the appeal, let

appellant Ramesh Yadav be released on bail on furnishing bail bond

of Rs.10000/(ten thousand) with two sureties of the like amount

each to the satisfaction of Additional District and Sessions Judge,

FTC II, Bhojpur at Ara in S.T. No. 283 of 2006.

As regards the sentence of fine, realization thereof shall

remain stayed till further orders.

      Anil/                                        ( Dharnidhar Jha, J.)