IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.1012 of 2011
Bablu Yadav son of Bado Yadav, resident
of Village Pachana,P.S.& Distt. Sheikhpura
Versus
The State Of Bihar
----------------------------------
02/ 20.10.2011 The conviction of the
appellant is under Section 307/34 of
the Indian Penal Code and 27 of the
Arms Act. The assailant is co-convict
Shankar Yadav.
Admit.
Call for lower court records.
During pendency of this
appeal, the above named appellant
shall be released on bail on
furnishing bail bond 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.I, Sheikhpura in Sessions Case No.
213 of 2010/Tr.No. 08 of 2010 and
realization of fine as imposed upon
2
the appellant shall also remain
stayed.
(Shyam Kishore Sharma, J.)
Tahir/- ( Dinesh Kumar Singh,J.)