High Court Patna High Court - Orders

Raju Yadav vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Raju Yadav vs The State Of Bihar on 16 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.914 of 2011
                                      Raju Yadav
                                         Versus
                                  The State Of Bihar
                                       -----------

2/ 16.8.2011 This appeal shall be heard. Call for the lower court

records.

After being convicted for the offences under sections

307/149, 452, 323 and 147 IPC and sentenced to undergo RI for

three years in the maximum, the appellant has been granted

provisional bail by Additional Sessions Judge FTC – I, Madhubani

in S.T. No. 427 of 2003 by order dated 25.7.2011, which order of

provisional bail is hereby confirmed.

As regards sentence of fine, realization thereof shall

remain stayed during the pendency of the appeal.

      Anil/                                      ( Dharnidhar Jha, J.)