High Court Patna High Court - Orders

Mukesh Yadav vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Mukesh Yadav vs State Of Bihar on 12 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CR. APP (DB) No.1225 of 2010
                            MUKESH YADAV
                                  Versus
                            STATE OF BIHAR
                                 -----------

02/ 12.10.2010 Admit the appeal.

Call for the Lower Court Records.

Appellant Mukesh Yadav has been convicted

under Section 302/34 of the Indian Penal Code and 27(1)

of the Arms Act.

Counsel for the appellant submits that there is

only one eye witness PW 2, son of the deceased, even he

has not deposed on the point of killing of his father by

any of the accused. There is no evidence on record on

this point.

Considering these facts, prayer for bail on

behalf of appellant, namely, Mukesh Yadav is allowed.

During the pendency of this appeal, he 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
2

to the satisfaction of Ist Additional Sessions Judge,

Banka in connection with Sessions Trial No. 550 of

2008.

Realization of fine shall remain stayed.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/