IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.787 of 2011
Jitendra Prasad Mali
Versus
The State Of Bihar
-----------
2/ 12.7.2011 This appeal shall be heard. Call for the lower court
records.
As regards prayer for bail, contention is that the
prosecutrix was not supporting the allegation that the appellant had
committed sexual intercourse with her and other witness, like, her
father was also non-committal to the prosecution case. The
contention further was that the conviction of the appellant was
recorded entirely on inadmissible evidence.
Regard being had to facts and contentions, let appellant
Jitendra Prasad Mali be released on bail on furnishing bail bond of
Rs.10000/(ten thousand) with two sureties of the like amount each to
the satisfaction of Sessions Judge, Buxar in S.T. N. 266 of 2010.
Anil/ ( Dharnidhar Jha, J.)