IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1083 of 2011
Anoop Yadav & Ors.
Versus
The State Of Bihar
-----------
2/ 27.9.2011 This appeal shall be heard. Call for the lower court
records.
As regards prayer for bail, contention is that the main
allegation of firing of shot and causing injury and thus, committing
offence under section 307 IPC has been found to be not true and, as
such, the appellants have been acquitted of that charge. However, it
is contended that the learned trial judge convicted the appellants for
unlawful use of arms.
In the facts and circumstances, during the pendency of
appeal, let appellants Anoop Yadav, Shatrughan Yadav, Bhikhu
Yadav, Uday Yadav, Dhanushdhari Yadav and Narayan Yadav be
released on bail on furnishing bail bond of Rs.10000/(ten thousand)
each with two sureties of the like amount each to the satisfaction of
Additional Sessions judge – FTC III, Gaya in S.T. No. 652 of 2009.
As regards the sentence of fine, realization thereof shall
remain stayed till further orders.
Anil/ ( Dharnidhar Jha, J.)