IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.939 OF 2011
SHANKAR MEHTA SON OF MUNARIK MEHTA, R/O
VILLAGE- MAHUARI, P.S.- BARUN, DISTRICT-
AURANGABAD
VERSUS
THE STATE OF BIHAR
----------------------------------
2 22/09/2011 This appeal will be heard along with Cr.
Appeal (DB) No. 938 of 2011.
Call for the lower court records.
Arguing for bail, learned counsel for the
appellant submitted that altogether four persons have
been convicted and sentenced it has been alleged in
the fard-beyan that Vijay Mehta, Santosh Kumar
Mehta, Rakesh Mehta, Santosh Pal, Shankar Mehta
and Lallan Mehta surrounded the deceased Guddu
Kumar @ Satish Kumar and Santosh Pal caught hold
him and in that position he was fired upon by
Santosh Kumar. Further submission is that no overt
act of killing is attributed to the appellant Shankar
Mehta.
Considering the facts and circumstances of
the case, during the pendency of this appeal, the
appellant above named is directed to be released on
furnishing of bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of Sri Dina Nath Pandey, Additional
Sessions Judge, F.T.C. No. IV/his successor Court,
2
Aurangabad in Sessions Trial No. 17 of 2010/06 of
2010 and realization of fine against the appellant shall
also remain stayed.
(Shyam Kishore Sharma, J.)
(Vikash Jain, J.)
avin