IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.477 of 2011
Ajay Kumar @ Barka s/o Mankeshvar Prasad resident of village
Haziyapur , P.S. and District- Gopalganj.
.........Appellant
Versus
The State Of Bihar .......Opposite Party.
------------
3 2.8.2011 Heard in respect of bail matter.
It is pointed out that almost all other accused persons have
been granted bail by this Court in Cr.Appeal (DB) No. 435 of 2011 and
another case. It is pointed out that from the judgment of the trial court
itself it is evident that none of the accused persons has identified the
appellant in the test identification parade or has identified in the Court.
Be that as it may, during the pendency of the appeal, let
above named appellant 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 Sri Binay Kumar Singh,3rd Additional District &
Sessions Judge, Gopalganj in Sessions Trial no. 87 of 2010/ 31 of 2010
and Sessions Trial no. 252 of 2010.
singh (Navaniti Prasad Singh,J)
(Ashwani Kumar Singh,J)