High Court Patna High Court - Orders

Shankar Yadav vs The State Of Bihar on 24 November, 2011

Patna High Court – Orders
Shankar Yadav vs The State Of Bihar on 24 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CRIMINAL APPEAL (DB) NO.1077 OF 2011
                SHANKAR YADAV SON OF BADO YADAV, R/O VILLAGE-
                PACHANA, P.S.- SHEIKHPURA, DISTRICT- SHEIKHPURA
                                           VERSUS
                                 THE STATE OF BIHAR
                               ----------------------------------

2 24/11/2011 Admit.

Call for the lower court records.

Though the appellant has been convicted

under sections 307/34 of the Indian Penal Code but

considering the inconsistencies with regard to manner

of occurrence in the evidence of PW 8, let the

appellant above named during the pendency of this

appeal be released on bail on furnishing of bail bonds

of Rs. 10,000/- (ten thousand) with two sureties of the

like amount each to the satisfaction of the learned

Additional Sessions Judge, F.T.C. No. I, Sheikhpura in

Sessions Case No. 213 of 2010/Trial No. 08 of 2010

and realization of fine against the appellant shall also

remain stayed.

(Shyam Kishore Sharma, J.)

(Dinesh Kumar Singh, J.)
avin