High Court Patna High Court - Orders

Sheolal Ram vs State Of Bihar on 27 October, 2010

Patna High Court – Orders
Sheolal Ram vs State Of Bihar on 27 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.895 of 2010
                                    SHEOLAL RAM
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3/ 27.10.2010 Lower court records have been received.

Counsel for the appellant submits that the evidence of the

informant, who is the wife of the deceased, is that this appellant

fired at the deceased near his neck and he died. This part of the

evidence is not corroborated by the medical evidence, which

indicates that there was no fire arm injury present at the body of the

deceased. There was no evidence of any perforating and penetrating

injury and the cause of death was cardiac respiratory failure.

Considering this fact, prayer on behalf of the appellant for

bail is allowed. During the pendency of the appeal, let appellant

Sheolal Ram 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, FTC 5, Gopalganj in

S.T. No. 444 of 2006 / 53 of 2010. Realization of fine shall remain

stayed.

Anil/

(Mridula Mishra, J.)

( Dharnidhar Jha, J.)