IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.724 of 2011
Manoj Yadav
Versus
The State of Bihar
-----------
02 29.07.2011 This appeal will be heard.
Call for the lower Court records.
It is submitted that there being only one eye witness,
that is, P.W.10, he has in his cross-examination admitted that he
did not see any one firing. He assumed that appellant must have
shot because he was pointing the gun towards his father. There
are no other witnesses to the occurrence.
Be that as it may, during pendency of the appeal, let the
appellant, namely, Manoj Yadav be released on bail on furnishing
a bail bond of Rs.10,000/- (Rupees Ten Thousand) with two
sureties of like amount each to the satisfaction of Additional
Sessions Judge, Fast Track Court No.-3rd, Banka in connection
with Sessions Trial No.344 of 2008 and Trial No.324 of 2011.
Realization of fine shall remain stayed.
Trivedi/ (Navaniti Prasad Singh, J.)
(Ashwani Kumar Singh, J.)