IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.688 of 2011
Ganesh Prasad Yadav @ Ganesh Yadav
Versus
The State of Bihar
-----------
2. 26.07.2011 This appeal will be heard along with Cr. Appeal (DB) No.
634 of 2011.
Informant is present.
The allegation against the appellant at best is that he shot
and injured the informant on his right arm. Killing of Ram Chandra
Yadav is attributed to Ram Charitar Yadav.
Having considered the matter, during the pendency of
appeal, let appellant, namely, Ganesh Prasad Yadav alias Ganesh
Yadav be released on bail on his furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each to the
satisfaction of learned Additional Sessions Judge, F.T.C.-II,
Madhubani in Sessions Trial No. 173 of 95.
In the meantime, realization of fine shall remain stayed.
(Navaniti Prasad Singh, J.)
Sanjeet/ (Ashwani Kumar Singh, J.)