High Court Patna High Court - Orders

Raisuddin vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Raisuddin vs State Of Bihar on 7 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR. APP (DB) No.436 of 2006
                             RAISUDDIN
                               Versus
                          STATE OF BIHAR
                           -----------

7. 7.10.2010 I.A.No.1859 of 2010

Heard counsel for the appellant

and counsel for the State.

Prayer for bail on behalf of the

appellant Raisuddin had earlier been

rejected by order dated 27.8.2007 on the

ground that he had been identified by two

witnesses in T.I. Parade.

Counsel for the appellant submits

that the appellant had been identified in

T.I. Parade by P.W.1 and P.W. 10. P.W. 10

in paragraph 8 of his deposition has

specifically admitted that the appellant is

known to him from before and, as such, no

value can be attached to the identification

of the appellant by him. Considering this

fact, the prayer for bail on behalf of the

appellant is allowed.

Let the appellant, namely,

Raisuddin be directed to be released,

during pendency of this appeal, on bail on

furnishing a bond of Rs. 10,000/-( ten
2

thousand) with two sureties of the like

amount each to the satisfaction of the

trial court, i.e., Additional Sessions

Judge, Fast Track Court No. I, Kishanganj,

in Sessions Trial No.463 of 2005/ Tr.No.13

of 2005.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth