IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.22 of 2011
ROHIT KUMAR
Versus
THE STATE OF BIHAR
-----------
2. 13.01.2011 Admit the appeal. Lower Court Record has
already been called for in Cr.Appeal No.1365 of 2010
and Cr.Appeal No.1366 of 2010 preferred by co-
convicts.
The appellant has been convicted under Section
302 of the IPC. Counsel for the appellant submits that
except the confessional statement no evidence has
been brought by the prosecution for conviction of
appellant.
Considering the aforesaid facts, prayer for
bail on behalf of the appellant is allowed. During the
pendency of this appeal, let the appellant, namely,
Rohit Kumar be released on bail on furnishing bail
bond of Rs.10,000/-(ten thousand) with two sureties of
the like amount each to the satisfaction of Additional
Sessions Judge-VIII, Patna in Sessions Trial No.729 of
2009 arising out of Masaurhi P.S.Case No.335 of 2008,
G.R.Case No.699 of 2008. The realization of fine shall
remain stayed.
( Mridula Mishra,J )
B.Kr. ( Dharnidhar Jha,J.)