High Court Patna High Court - Orders

Shekh Vasi Ahmad vs State Of Bihar on 8 October, 2010

Patna High Court – Orders
Shekh Vasi Ahmad vs State Of Bihar on 8 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.1076 of 2009
                                   SHEKH VASI AHMAD
                                            Versus
                                      STATE OF BIHAR
                                         -----------

03. 08.10.2010 I. A. No. 1992 of 2010

The appellant has been convicted for the

offence, punishable under section 302 of the Indian

Penal Code.

The allegation against the appellant is that

he shot fired at Shekh Musa due to which he died.

Counsel for the appellant submits that the

appellant remained in custody for seven years.

Considering this fact, the prayer for bail on

behalf of the appellant, namely, Shekh Vasi Ahmad, is

allowed. During pendency of the appeal, the above-

named appellant is directed to be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of Additional Sessions Judge, West

Champaran, Bettiah in Sessions Trial No. 533 of 1996

/ 406 of 1997.



                                       (Mridula Mishra, J.)



SKM                                    (Dharnidhar Jha, J.)