IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1225 of 2010
MUKESH YADAV
Versus
STATE OF BIHAR
-----------
02/ 12.10.2010 Admit the appeal.
Call for the Lower Court Records.
Appellant Mukesh Yadav has been convicted
under Section 302/34 of the Indian Penal Code and 27(1)
of the Arms Act.
Counsel for the appellant submits that there is
only one eye witness PW 2, son of the deceased, even he
has not deposed on the point of killing of his father by
any of the accused. There is no evidence on record on
this point.
Considering these facts, prayer for bail on
behalf of appellant, namely, Mukesh 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
2
to the satisfaction of Ist Additional Sessions Judge,
Banka in connection with Sessions Trial No. 550 of
2008.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/