High Court Patna High Court - Orders

Rajendra Singh @ Rajendra Singh vs The State Of Bihar on 19 April, 2011

Patna High Court – Orders
Rajendra Singh @ Rajendra Singh vs The State Of Bihar on 19 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.325 of 2011
             RAJENDRA SINGH @ RAJENDRA PRASAD SINGH SON OF
                   LATE MUNESHWAR SINGH
                                       Versus
                             THE STATE OF BIHAR
                                    -----------

2 19/04/2011 This appeal is admitted for hearing.

Call for the lower court records.

Arguing on the point of bail it has been

submitted that fard-beyan of the informant was only to

the extent that the deceased has shouted that

somebody has assaulted him. Suspicion was that one

month prior to the occurrence there was quarrel and so

the appellant was a suspect in the killing. Subsequently

the informant has developed the story and has come

with another version that the appellant was seen

escaping after the occurrence.

Considering the contradiction in the fard-

beyan as well as in the depositions of other witnesses,

the appellant named above, during the pendency of this

appeal, is directed to be released on bail on furnishing

of bail bonds of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of

the learned Additional Sessions Judge, F.T.C. No. IV,

Vaishali at Hazipur in Sessions Trial No. 200 of 2003.

During the pendency of this appeal realization
2

of fine shall remain stayed.

(Shyam Kishore Sharma, J.)

(Gopal Prasad, J.)
avin