IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.92 of 2011
======================================================
Bundi Yadav
…. …. Appellant/s
Versus
The State Of Bihar
…. …. Respondent/s
======================================================
3 15-11-2011 The appellant has been convicted under Sections 147,
148 and 302/149 of the Indian penal Code and Section 27 of the
Arms Act.
Though, the informant, P.W.-5 has specifically stated
that Ramashray Yadav shot at Narayan Prasad Sing but P.W.-8,
though, has been declared hostile but in his 161 Cr.P.C.
statement has specifically stated that Ramashray Yadav and the
present appellant shot at Narayan Prasad Singh and this ocular
evidence has been corroborated by the medical evidence of
P.W.-6.
Keeping in view of the fact that the appellant
absconded for long time, we are not inclined to grant bail to the
appellant presently.
(Shyam Kishore Sharma, J)
Amrendra Kumar/- (Dinesh Kumar Singh, J)