IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.41 of 2011
ARJUN PRASAD
Versus
THE STATE OF BIHAR
-----------
2/ 18.1.2011 This appeal will be heard.
Call for the lower court records of S.T. no. 480 of 2006
from the court of Additional Sessions Judge II, Nawada.
The appellant has been convicted under sections 302/34 of
the IPC and section 27 of the Arms Act.
Counsel for the appellant submits that there was no
evidence connecting this appellant with the murder of the deceased.
The court below has also recorded a finding in paragraph 15 of the
judgment that the prosecution has miserably failed to produce any
legal material against the accused persons. Despite this fact, the
appellant has been convicted by the trial court.
Considering this fact, prayer on behalf of the appellant for
bail is allowed. During the pendency of the appeal, let appellant
Arjun Prasad be released on bail on furnishing bail bond of
Rs.10000/(ten thousand) with two sureties of the like amount each to
the satisfaction of Additional Sessions Judge II, Nawada in S.T. No.
480 of 2006. Realization of fine shall remain stayed.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)