IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.591 of 2011
ABHAY KUMAR RAI @ GUDDU RAI SON OF NARESH RAI, R/O
MOHALLA- SIKANDERPUR, P.S.-MOJAHIDPUR, DISTRICT- BHAGALPUR
VERSUS
THE STATE OF BIHAR
-----------
2 29/06/2011 This appeal is admitted for hearing.
Call for the lower court record.
On the point of bail it has been submitted by
the learned counsel for the appellant that the victim
himself has returned and later on he has fabricated the
story of demand of ransom.
Considering the facts and circumstances of
the case, during the pendency of this appeal, the
appellant above named is directed to be released on
furnishing of bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of Sri Radhe Shyam Sharma, Additional
Sessions Judge, F.T.C. No. I/his successor court,
Bhagalpur in Sessions Trial No. 674 of 2009 and
realization of fine against the appellant shall remain
stayed.
(Shyam Kishore Sharma, J.)
(Rajendra Kumar Mishra, J.)
avin