High Court Patna High Court - Orders

Md. Rafique vs The State Of Bihar on 20 September, 2011

Patna High Court – Orders
Md. Rafique vs The State Of Bihar on 20 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Appeal (DB) No.928 of 2011
                    Md. Rafique, Son of Daud Ali, Resident of Village-Raibanna-
                    Maheshwa, P.S.-Rautara, District-Katihar.
                                                             .....Appellant.
                                               Versus
                    The State of Bihar                       .....Respondent.
                    For the Appellant      : Mr. Anshuman Jaipuriyar, Advocate.
                    For the State          : APP.
                                  ----------------------------------

02/ 20.09.2011 Heard learned Counsel for the

appellant and learned Counsel for the State.

The appeal is admitted.

Call for the lower court records.

Arguing for bail, learned Counsel

for the appellant has submitted that except

confessional statement of this appellant

there is no corroborative evidence.

Considering the facts and

circumstances, prayer for bail is allowed.

During the pendency of this appeal, let

appellant Md. Rafique be enlarged on bail on

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

thousand) with two sureties of the like

amount each to the satisfaction of Shri

Dinesh Prasad Singh, learned 1st Additional
2

Sessions Judge, Katihar in connection with

Sessions Trial No. 454 of 2010.

During the pendency of this appeal,

the fine impose against the above named

appellant shall remain stayed.

(Shyam Kishore Sharma, J.)

kksinha/- (Dinesh Kumar Singh, J.)