High Court Patna High Court - Orders

Navlesh Kumar vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Navlesh Kumar vs The State Of Bihar on 6 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CR. APP (SJ) NO.990 OF 2011
                              NAVLESH KUMAR
                                  VERSUS
                           THE STATE OF BIHAR
                               -----------

02. 06.09.2011. This appeal shall be heard. Call for the Lower Court

Records.

It is true that the appellant is alleged to have fired a shot

hitting the injured on his hand, thigh and back but by drawing the

attention of the court to paragraph-12 of the judgment, it has been

contended that the informant had admitted making three statements

one in the form of a written complaint in all of which, the name of

the present appellant had never appeared even as a member of the

mob.

In the light of the submissions, during the pendency of

the appeal, let the above named appellant be released on bail on

furnishing bond of Rs.10,000/-(ten thousand) with two sureties of

the like amount each to the satisfaction of Additional District &

Sessions Judge, Fast Track Court No.II, Sheikhpura in Sessions

Case No.243 of 2004/243(B) of 2004 arising out of Ariari P.S.Case

No.131 of 2002.

As regards the sentence of fine, the realization thereof

shall remain stayed till further orders.

B.Kr.                                         ( Dharnidhar Jha,J.)