High Court Patna High Court - Orders

Rajdeo Bhagat vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Rajdeo Bhagat vs The State Of Bihar on 8 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CRIMINAL APPEAL (DB) NO.876 OF 2011
                 RAJDEO BHAGAT SON OF DEONARAYAN BHAGAT, R/O
                VILLAGE- SAIRA, P.S.- PAUTHU, DISTRICT- AURANGABAD
                                          VERSUS
                                THE STATE OF BIHAR
                              ----------------------------------

2 08/09/2011 This appeal is admitted for hearing.

Call for the lower court records.

On the point of bail it has been submitted

by the learned counsel for the appellant that the only

evidence against the appellant is circumstantial

evidence and non-examination of the I. O. has caused

great prejudiced to him.

Considering the facts and circumstances of

the case, during the pendency of appeal, appellant

named above is directed to be released on bail on

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

with two sureties of the like amount each to the

satisfaction of Sri Vijay Kumar Pandey, Additional

Sessions Judge, F.T.C. No. II, Aurangabad in Sessions

Trial No. 285 of 2000/19 of 2010 and realization of

fine against the appellant shall also remain stayed.

(Shyam Kishore Sharma, J.)

(Sheema Ali Khan, J.)
avin