IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.998 of 2011
Suresh Singh @ Yadav son of Late Daya
Shankar Yadav,resident of village Ghosia
Kala Baper,P.S.Bikramganj,
District Rohtas (Sasaram)
Versus
1. The State Of Bihar
2. Shri Kisun Yadav son of Late Natuni
Yadav
3. Satendra Yadav son of Hari Kisun Yadav
4. Vijay Yadav son of
Shri Kisun Yadav, all residents of
village Ghosia Kala,Bapor,
P.S.Bikramganj,District Rohtas
(Sasaram)
----------------------------------
02/ 20.10.2011 Heard.
Appellant has filed this
appeal against the judgment dated
23.06.2011 passed by Additional
Sessions Judge, Fast Track Court
No.I, Rohtas at Sasaram in Sessions
Trial No. 488 of 1997 whereby
respondent nos. 2 to 4 have been
acquitted of the charges and two
other accused have been convicted.
We have perused the judgment
impugned. The trial court has given
reasons of arriving at its
2
conclusion by which two accused
persons were convicted and
respondent nos. 2 to 4 were
acquitted. There is no impropriety or
illegality in the judgment.
Accordingly, this appeal is
dismissed.
(Shyam Kishore Sharma, J.)
Tahir/- ( Dinesh Kumar Singh,J.)