IN THE HIGH COURT OF JUDICATURE AT PATNA
CR APPL (DB) No 463 of 2011
Shiv Lal Sadai
Versus
The State Of Bihar
-----------
3 28.07.2011 Heard the learned counsel for the appellant.
It is submitted that the evidence of so-called eye witness
is inconsistent with what is stated in the first information report.
Be that as it may, as appellant has already been in
custody for over six years, he is directed to be released on bail on his
furnishing bonds of Rs 10,000/- (Rupees Ten Thousand) with two
sureties of the like amount each to the satisfaction of Additional
Sessions Judge, Fast Track Court No III, Madhubani in Sessions
Trial No 92 of 1997.
Realization of fine shall also remain stayed during
pendency of the appeal.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)