High Court Patna High Court - Orders

Subelal Yadav vs The State Of Bihar on 20 December, 2010

Patna High Court – Orders
Subelal Yadav vs The State Of Bihar on 20 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.1392 of 2010
                                    SUBELAL YADAV
                                          Versus
                                THE STATE OF BIHAR
                                      -----------

2. 20.12.2010. Admit the appeal. Call for the Lower Court Record of Sessions

Trial No.86 of 2007 from the court of Additional Sessions Judge,

F.T.C.NO.3, Nalanda at Biharsharif.

The appellant has been convicted under Section 302/34 of the

IPC and 27 of the Arms Act. Counsel for the appellant submits that the

appellant is an order giver and accused Surendra Yadav has fired from his

pistol on the deceased.

Considering the aforesaid facts, prayer for bail of the appellant

is allowed. During the pendency of this appeal, let the appellant, namely,

Subelal Yadav 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 Sri Ashok Kumar Singh, Additional District & Sessions Judge, Fast

Track Court No.III, Nalanda, Biharsharif in connection with Sessions Trial

No.86 of 2007 arising out of Sarmera P.S.case No.18 of 2006.

The realization of fine shall remain stayed.




                                          ( Mridula Mishra,J. )



     B.Kr.                                ( Dharnidhar Jha,J.)