High Court Patna High Court - Orders

Sharma Yadav vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Sharma Yadav vs The State Of Bihar on 23 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Appeal (SJ) No.937 of 2011
                                       Sharma Yadav
                                            Versus
                                   The State Of Bihar
                               ----------------------------------

2. 23.8.2011 This appeal shall be heard.

Call for the lower court records.

As regards the prayer for bail of the appellant,

the contention was that the court below has itself held in

paragraph 20 of the judgment that it could be doubtful as to

whether the place of occurrence was the place where the

prosecution was alleging it to be. The contention further was

that in the light of giving a single lathi blow and death of the

deceased after one day and that too in the background of

enmity for a dispute regarding the correct possession of a wall

which was attempted to be demolished, the court below has

itself felt that the sentence could be on minimal side. It was

further contended that the appellant was all along on bail.

Considering the contentions and the facts of the

case, let the appellant Sharma Yadav be directed to be

released, during pendency of this appeal, 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, il.e,

Additional Sessions Judge, Fast Track Court-II, Bettiah, West

Champaran, in Sessions Trial No. 277 of 2002.

As regards the sentence of fine, realisation of the
2

same imposed upon the present appellant shall remain stayed

till further orders.

Kanth                                     ( Dharnidhar Jha, J.)