High Court Patna High Court - Orders

Suresh Singh @ Yadav vs The State Of Bihar & Ors on 20 October, 2011

Patna High Court – Orders
Suresh Singh @ Yadav vs The State Of Bihar & Ors on 20 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
             Criminal Appeal (DB) No.998 of 2011
             Suresh Singh @ Yadav son of Late Daya
             Shankar Yadav,resident of village Ghosia
             Kala Baper,P.S.Bikramganj,
             District Rohtas (Sasaram)
                           Versus
             1. The State Of Bihar
             2. Shri Kisun Yadav son of Late Natuni
                Yadav
             3. Satendra Yadav son of Hari Kisun Yadav
             4. Vijay Yadav son of
                Shri Kisun Yadav, all residents of
                village Ghosia Kala,Bapor,
                P.S.Bikramganj,District Rohtas
                (Sasaram)
                      ----------------------------------
02/   20.10.2011             Heard.

                             Appellant              has        filed      this

                    appeal     against       the          judgment        dated

                    23.06.2011           passed           by       Additional

                    Sessions        Judge,       Fast          Track      Court

No.I, Rohtas at Sasaram in Sessions

Trial No. 488 of 1997 whereby

respondent nos. 2 to 4 have been

acquitted of the charges and two

other accused have been convicted.

We have perused the judgment

impugned. The trial court has given

reasons of arriving at its
2

conclusion by which two accused

persons were convicted and

respondent nos. 2 to 4 were

acquitted. There is no impropriety or

illegality in the judgment.

Accordingly, this appeal is

dismissed.

(Shyam Kishore Sharma, J.)

Tahir/- ( Dinesh Kumar Singh,J.)