IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1143 of 2011
Ramesh Yadav
Versus
The State Of Bihar
-----------
2/ 19.10.2011 This appeal shall be heard. Call for the lower court
records.
As regards prayer for bail, the submission is that it is true
that the appellant has been convicted under section 307 and 353/34
IPC but there was no injury caused to any one nor there was any
evidence in that behalf, during the pendency of the appeal, let
appellant Ramesh Yadav be released on bail on furnishing bail bond
of Rs.10000/(ten thousand) with two sureties of the like amount
each to the satisfaction of Additional District and Sessions Judge,
FTC II, Bhojpur at Ara in S.T. No. 283 of 2006.
As regards the sentence of fine, realization thereof shall
remain stayed till further orders.
Anil/ ( Dharnidhar Jha, J.)