IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.1077 OF 2011
SHANKAR YADAV SON OF BADO YADAV, R/O VILLAGE-
PACHANA, P.S.- SHEIKHPURA, DISTRICT- SHEIKHPURA
VERSUS
THE STATE OF BIHAR
----------------------------------
2 24/11/2011 Admit.
Call for the lower court records.
Though the appellant has been convicted
under sections 307/34 of the Indian Penal Code but
considering the inconsistencies with regard to manner
of occurrence in the evidence of PW 8, let the
appellant above named during the pendency of this
appeal be released on bail on furnishing of bail bonds
of Rs. 10,000/- (ten thousand) with two sureties of the
like amount each to the satisfaction of the learned
Additional Sessions Judge, F.T.C. No. I, Sheikhpura in
Sessions Case No. 213 of 2010/Trial No. 08 of 2010
and realization of fine against the appellant shall also
remain stayed.
(Shyam Kishore Sharma, J.)
(Dinesh Kumar Singh, J.)
avin