High Court Patna High Court - Orders

Sunil Upadhayay vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Sunil Upadhayay vs The State Of Bihar on 27 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Appeal (DB) No.965 of 2011
                    Sunil Upadhayay, Son of Sh. Brahmdeo Upadhayay, Resident of
                    Mohalla-Upper Dih (Vishnupad), Sangat Ghat, Gaya, P.S.-Civil
                    Lines (Gaya), P.O.-Chand Chaura Panch Mahalla, District-Gaya.
                                                                     .....Appellant.
                                               Versus
                    The State of Bihar                               .....Respondent.
                    For the Appellant      : Mr. Sumant Singh, Advocate.
                    For the State          : APP.
                                  ----------------------------------

02/ 27.09.2011 Heard learned Counsel for the

appellant and learned Counsel for the

respondent.

Appeal is admitted.

Call for the lower court records.

Arguing for bail, learned Counsel

for the appellant has submitted that nobody

has seen the occurrence. The marriage was

nine years prior to the occurrence and the

case is purely based upon circumstantial

evidence.

Considering the facts and

circumstances, prayer for bail is allowed.

During the pendency of this appeal, let

appellant Sunil Upadhayay 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 Bal

Krishna Verma, learned 2nd Additional

Sessions Judge/his successor court, Gaya in
2

connection with Sessions Trial No. 61 of 2011

(original Sessions Trial No. 190 of 2007),

arising out of Civil Lines P.S. Case No. 236

of 2006.

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.)