IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.717 of 2011
Avinash Kumar Jain @ Ravish
Versus
The State of Bihar
-----------
02 28.07.2011 This appeal will be heard.
Call for the lower Court records.
In view of the two versions of the prosecution case at
the earliest, during the pendency of this appeal, let the appellant,
namely, Avinash Kumar Jain @ Ravish be released on bail on
furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand) with
two sureties of like amount each to the satisfaction of the
Additional Sessions Judge, F.T.C. No.IV, Sitamarhi in Sessions
Trial No.147 of 1996. Realization of fine shall
remain stayed.
Trivedi/ (Navaniti Prasad Singh, J.)
(Ashwani Kumar Singh, J.)