High Court Patna High Court - Orders

Shankar Ram vs State Of Bihar on 23 September, 2010

Patna High Court – Orders
Shankar Ram vs State Of Bihar on 23 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.1127 of 2010
                                    SHANKAR RAM
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2. 23.9.2010 Admit the appeal.

Call for the lower court records of Sessions Trial

No. 61 of 2009/10 of 2009 from the court of Additional Sessions

Judge, Fast Track Court No. 6, Sitamarhi.

The appellant has been convicted for the offence

under Section 302 read with Section 34 of the Indian Penal

Code.

Considering the facts and evidence on record, the

prayer for bail on behalf of the appellant is allowed.

Let the appellant, namely, Shankar Ram be

directed to be released, during pendency of this appeal, on bail

on furnishing a bond of Rs. 10,000/-( ten thousand) with two

sureties of the like amount each to the satisfaction of the trial

court, i.e., Additional Sessions Judge, Fast Track Court No. 6,

Sitamarhi, in Sessions Trial No. 61 of 2009/10 of 2009.

Realisation of fine imposed upon the appellant

shall also remain stayed till disposal of this appeal.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth