IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1114 of 2010
SHYAM YADAV
Versus
STATE OF BIHAR
-----------
02/ 21.09.2010 Admit the appeal.
LCR has already been called in Cr. Appeal No.
1103 of 2010.
The appellant has been convicted under
Section 302 of the IPC and 27 of the Arms Act.
Counsel for the appellant submits that there is
no eye witness to the occurrence. Only eye witness PW
1, the daughter of the deceased did not support the case
of prosecution so far identification of the appellant is
concerned. It is also stated that there is general and
omnibus allegation against all four accused. So far injury
on the person of deceased is concerned, only one fire
arm injury.
Considering these facts, prayer for bail on
behalf of appellant, namely, Shyam Yadav is allowed.
During the pendency of this appeal, he is directed to be
released on bail on furnishing bail bond of Rs.10,000/-
(ten thousand) with two sureties of the like amount each
to the satisfaction of Additional Sessions Judge, Fast
2
Track Court No. II, Madhepura in connection with
Sessions Trial No. 204 of 2004.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/