IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.914 of 2011
Raju Yadav
Versus
The State Of Bihar
-----------
2/ 16.8.2011 This appeal shall be heard. Call for the lower court
records.
After being convicted for the offences under sections
307/149, 452, 323 and 147 IPC and sentenced to undergo RI for
three years in the maximum, the appellant has been granted
provisional bail by Additional Sessions Judge FTC – I, Madhubani
in S.T. No. 427 of 2003 by order dated 25.7.2011, which order of
provisional bail is hereby confirmed.
As regards sentence of fine, realization thereof shall
remain stayed during the pendency of the appeal.
Anil/ ( Dharnidhar Jha, J.)