IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1218 of 2007
PRAMOD SHARMA
Versus
STATE OF BIHAR
-----------
7. 3.9.2010 I.A.No. 399 of 2010
Heard learned counsel for the
appellant and learned counsel for the
State.
The prayer for bail on behalf of
the appellant was rejected on earlier
occasions. Now, it has been renewed on the
ground that at the time of judgment his age
was assessed as 70 years and during trial
he was identified by two witnesses, i.e.,
P.Ws. 29 and 53. Counsel submits that
paragraph 123 of the impugned judgment
indicates that the evidence of P.Ws. 34,39
and 53 was not found admissible as they
were not cross-examined. Counsel further
submits that it is a case of single
identification and on that ground similarly
situated appellants have already been
granted bail. Considering this fact, the
prayer for bail of the appellant is
allowed.
Let him, namely, Pramod Sharma be
2
directed to be released, during pendency of
this appeal, on bail on furnishing a bond
of Rs. 10,000/-( ten thousand) with two
sureties of the like amount each to the
satisfaction of the trial court, i.e.,
Special Judge, S.C./S.T.(POA) Act,
Aurangabad, in Sessions Trial No.277 of
2003/13 of 2003.
Realisation of fine shall also
remain stayed till disposal of this appeal.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth