IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.1054 of 2011
Tuklal Yadav, Son of Late Semak Yadav, resident of Village- Budgayoi,
P.O. Basapipara, at P.S. Fatehpur, District-Gaya………………Appellant.
Versus
The State Of Bihar
2. 11.11.2011. Heard learned counsels for the
appellant and the State.
Admit.
Call for the lower court record.
The appellant has been convicted
for offence under Section 302/149 of the I.
P. C. in the background of land dispute.
Considering the appellant being in
custody since 08.05.2006, let the
appellant, above named, be released on bail
during the pendency of the appeal, on
furnishing bail bond of Rs. 10,000/- (Ten
Thousand) with two sureties of the like
amount each to the satisfaction of the
learned Additional District & Sessions
Judge-Ist-cum-Special Judge of
SC/ST(P.A.)Act, Gaya in connection with
SC/ST Trial No. 13 of 2004.
(Shyam Kishore Sharma,J)
U. K. ( Dinesh Kumar Singh, J)