IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.360 of 2011
WAKIL RAI
Versus
THE STATE OF BIHAR
-----------
02/ 22.04.2011 This appeal is admitted for hearing. Call for the lower court
records.
Arguing for bail, the learned lawyer for the appellant has
submitted that the police after investigation found the case under Section
306 of the IPC but the court has taken cognizance under Section 304B of
the Indian Penal Code and thereafter trial has proceeded. It has also been
submitted that only circumstance which had appeared in course of
evidence was that some illicit relation and no evidence regarding killing
has been gathered by the I.O. or has been brought on the record.
Considering the facts and circumstances of the case, the
prayer for bail of the appellant is allowed.
During the pendency of this appeal, let appellant, Wakil
Rai, be released on bail on furnishing bail bond of Rs.10,000/- (ten
thousand) with two sureties of the like amount each to the satisfaction of
Sri A. K. Pathak, Sessions Judge, Vaishali at Hajipur / Successor Court in
connection with Sessions Trial No. 227 of 2008.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
kundan