IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.816 of 2010
RAMA ROY
Versus
THE STATE OF BIHAR
-----------
03. 17.09.2010 Lower Court Records has been received.
The appellant, Rama Roy has been convicted for
the offence, punishable under section 302 of the IPC. The
occurrence is of the year 1992.
Counsel for the appellant submits that out of
thee witnesses, examined by the prosecution, the evidence
of all three witnesses on the manner of occurrence, place
of occurrence and the assailant of the deceased is
different. None of them has corroborated the evidence of
others.
Considering this fact and also the fact that the
appellant has remained in custody for four years and some
months, the prayer for bail on behalf of the appellant,
namely, Rama Roy is allowed. During pendency of the
appeal, the above-named appellant is directed to 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 2nd Additional Sessions Judge,
Darbhanga in Sessions Trial No. 163A of 1993 / G. R. No.
249 of 1992.
(Mridula Mishra, J.)
SKM (Shyam Kishore Sharma, J.)
2