High Court Patna High Court - Orders

Gorakh Rai vs State Of Bihar on 14 February, 2011

Patna High Court – Orders
Gorakh Rai vs State Of Bihar on 14 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.1195 of 2010
                                        GORAKH RAI
                                            Versus
                                      STATE OF BIHAR
                                          -----------

3 14-02-2011 On hearing learned counsel for the appellant

and learned counsel for the State in respect of appellant’s

prayer for bail, we find some materials to raise a doubt

that first version of the occurrence given by injured

witness, Babloo Singh (PW 6) appears to have been

suppressed by the prosecution.

In view of aforesaid submission, prayer for

bail of the appellant is allowed.

During the pendency of the appeal, let the

appellant, namely, Gorakh Rai be released on bail on

furnishing bail bond of Rs. 10,000/- (rupees ten

thousand) with two sureties of the like amount each to

the satisfaction of Additional Sessions Judge, XIV, Patna

in connection with Sessions Trial no.2618/2008.

Realization of the fine from the appellant shall

also remain stayed.



                                           (Shiva Kirti Singh, J.)


BKS/-                                      (Gopal Prasad, J.)