High Court Patna High Court - Orders

Shyam Yadav vs State Of Bihar on 21 September, 2010

Patna High Court – Orders
Shyam Yadav vs State Of Bihar on 21 September, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CR. APP (DB) No.1114 of 2010
                            SHYAM YADAV
                                  Versus
                            STATE OF BIHAR
                                 -----------

02/ 21.09.2010 Admit the appeal.

LCR has already been called in Cr. Appeal No.

1103 of 2010.

The appellant has been convicted under

Section 302 of the IPC and 27 of the Arms Act.

Counsel for the appellant submits that there is

no eye witness to the occurrence. Only eye witness PW

1, the daughter of the deceased did not support the case

of prosecution so far identification of the appellant is

concerned. It is also stated that there is general and

omnibus allegation against all four accused. So far injury

on the person of deceased is concerned, only one fire

arm injury.

Considering these facts, prayer for bail on

behalf of appellant, namely, Shyam Yadav is allowed.

During the pendency of this appeal, he 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, Fast
2

Track Court No. II, Madhepura in connection with

Sessions Trial No. 204 of 2004.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/