IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.895 of 2010
SHEOLAL RAM
Versus
STATE OF BIHAR
-----------
3/ 27.10.2010 Lower court records have been received.
Counsel for the appellant submits that the evidence of the
informant, who is the wife of the deceased, is that this appellant
fired at the deceased near his neck and he died. This part of the
evidence is not corroborated by the medical evidence, which
indicates that there was no fire arm injury present at the body of the
deceased. There was no evidence of any perforating and penetrating
injury and the cause of death was cardiac respiratory failure.
Considering this fact, prayer on behalf of the appellant for
bail is allowed. During the pendency of the appeal, let appellant
Sheolal Ram be released on bail on furnishing bail bond of
Rs.10000/(ten thousand) with two sureties of the like amount each to
the satisfaction of Additional Sessions Judge, FTC 5, Gopalganj in
S.T. No. 444 of 2006 / 53 of 2010. Realization of fine shall remain
stayed.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)