IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1127 of 2010
SHANKAR RAM
Versus
STATE OF BIHAR
-----------
2. 23.9.2010 Admit the appeal.
Call for the lower court records of Sessions Trial
No. 61 of 2009/10 of 2009 from the court of Additional Sessions
Judge, Fast Track Court No. 6, Sitamarhi.
The appellant has been convicted for the offence
under Section 302 read with Section 34 of the Indian Penal
Code.
Considering the facts and evidence on record, the
prayer for bail on behalf of the appellant is allowed.
Let the appellant, namely, Shankar Ram be
directed to be released, during pendency of this appeal, on bail
on furnishing a bond of Rs. 10,000/-( ten thousand) with two
sureties of the like amount each to the satisfaction of the trial
court, i.e., Additional Sessions Judge, Fast Track Court No. 6,
Sitamarhi, in Sessions Trial No. 61 of 2009/10 of 2009.
Realisation of fine imposed upon the appellant
shall also remain stayed till disposal of this appeal.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth