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