IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.877 of 2010
Arun Prasad, Son of Sri Bisheshwar Prasad, Resident of Village
Godiha, Police Station Noorsarai, District-Nalanda.
.....Appellant.
Versus
The State of Bihar .....Respondent.
For the Appellant: Mr. Shakeel Ahmad Khan, Sr. Advocate.
For the State : APP.
----------------------------------
05/ 27.09.2011 Heard learned Counsel for the
appellant and learned Counsel for the State
on I.A. No. 1935 of 2011, whereby the
appellant has renewed his prayer for bail.
Attention has been drawn towards
evidence of P.Ws. 8 and 3 regarding
identification and none of these two
witnesses have identified the appellant
through his name. P.W.5 is a hearsay witness.
Considering the facts and
circumstances, prayer for bail is allowed.
During the pendency of this appeal, let
appellant Arun Prasad 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
Balram Singh, learned Additional Sessions
Judge, Fast Track Court No.2/his successor
court, Nalanda at Bihar Sharif in connection
with Sessions Trial No. 286 of 1992.
2
During the pendency of this appeal,
the fine impose against the above named
appellant shall remain stayed.
Thus, I.A. No. 1935 of 2011
disposed of.
(Shyam Kishore Sharma, J.)
kksinha/- (Dinesh Kumar Singh, J.)