IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.113 of 2011
RANJEET KUMAR @ BHUALIA
Versus
THE STATE OF BIHAR
-----------
4/ 1.4.2011 Heard learned counsel for the parties on the prayer of the
appellant for bail after receipt of the lower court records.
Regard being had to the statement of the victim which has
been discussed in paragraph 10 of the judgment, let appellant
Ranjeet Kumar alias Bhualia, during the pendency of the appeal, 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 District and Sessions Judge – VIII, Patna in S.T. No.
1127 of 2009 / 1678 of 2009.
As regards the sentence of fine, realization thereof shall
remain stayed during the pendency of the appeal.
Anil/ ( Dharnidhar Jha, J.)