IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1076 of 2009
SHEKH VASI AHMAD
Versus
STATE OF BIHAR
-----------
03. 08.10.2010 I. A. No. 1992 of 2010
The appellant has been convicted for the
offence, punishable under section 302 of the Indian
Penal Code.
The allegation against the appellant is that
he shot fired at Shekh Musa due to which he died.
Counsel for the appellant submits that the
appellant remained in custody for seven years.
Considering this fact, the prayer for bail on
behalf of the appellant, namely, Shekh Vasi Ahmad, is
allowed. During pendency of the appeal, the above-
named appellant 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 to the
satisfaction of Additional Sessions Judge, West
Champaran, Bettiah in Sessions Trial No. 533 of 1996
/ 406 of 1997.
(Mridula Mishra, J.)
SKM (Dharnidhar Jha, J.)