IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.147 of 2011
ABHIRAM MALAKAR
Versus
THE STATE OF BIHAR & ORS
-----------
3/ 1.4.2011 Heard learned counsel for the parties on the prayer of the
appellant for bail after receipt of the lower court records.
It was contended that the appellant had been convicted
under sections 376/511 of the IPC and the evidence may indicate
that it may not be a case under sections 376/511 of the Code.
Regard being had to the facts and contentions, let
appellant Abhiram Malakar, 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 FTC I, Begusarai in S.T. No.
365 of 1999.
Anil/ ( Dharnidhar Jha, J.)