High Court Patna High Court - Orders

Mithilesh Kumar Yadav vs The State Of Bihar on 25 February, 2011

Patna High Court – Orders
Mithilesh Kumar Yadav vs The State Of Bihar on 25 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (DB) No.127 of 2011
            MITHILESH KUMAR YADAV, S/o. Jagdish Yadav, resident
            of Village - Dinapatti Parhariya, P.S. and District - Madhepura.
                                                    .................... Appellant.
                                      Versus
            THE STATE OF BIHAR                     ..................... Respondent.
                                     -----------

02/ 25.02.2011 This appeal is admitted for hearing.

Call for the lower court records.

It is submitted that after nine hours of the

occurrence the First Information Report lodged by son of the

deceased expressed only suspicion against the appellant but later

on another son and daughter-in-law of the deceased have claimed

that they had seen the appellant running away from the place of

occurrence.

In the facts of the case, prayer for bail is allowed.

During the pendency of this 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 District & Sessions Judge,

F.T.C. IIIrd, Madhepura in connection with S.T. No. 251 of 2007

Realization of fine shall remain stayed.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)
Kundan