IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) NO.990 OF 2011
NAVLESH KUMAR
VERSUS
THE STATE OF BIHAR
-----------
02. 06.09.2011. This appeal shall be heard. Call for the Lower Court
Records.
It is true that the appellant is alleged to have fired a shot
hitting the injured on his hand, thigh and back but by drawing the
attention of the court to paragraph-12 of the judgment, it has been
contended that the informant had admitted making three statements
one in the form of a written complaint in all of which, the name of
the present appellant had never appeared even as a member of the
mob.
In the light of the submissions, during the pendency of
the appeal, let the above named appellant be released on bail on
furnishing bond of Rs.10,000/-(ten thousand) with two sureties of
the like amount each to the satisfaction of Additional District &
Sessions Judge, Fast Track Court No.II, Sheikhpura in Sessions
Case No.243 of 2004/243(B) of 2004 arising out of Ariari P.S.Case
No.131 of 2002.
As regards the sentence of fine, the realization thereof
shall remain stayed till further orders.
B.Kr. ( Dharnidhar Jha,J.)