IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APPEAL (DB) No.81 of 2011
ANGAD THAKUR
Versus
THE STATE OF BIHAR
****
/3/ 22 April 2011 Heard the counsel for the appellant and the
State.
The appellant has pressed this appellant for
grant of bail. It has been submitted that appellant’s
implication is on the ground of evidence of P.Ws. 3 and 5.
P.W. 3 has stated that she has told about the participation
of the appellant to the informant in the night itself, but,
still the informant has not lodged the first information
report, which goes to show that the implication is after
thought. It has, further, been submitted that the appellant
is in custody since 24.08.2010.
During the pendency of this appeal, in the
facts of the case, the prayer for bail of the appellant,
Angad Thakur, is allowed. He is directed to be released
on bail on furnishing bail bond of Rs.10,000/- (rupees ten
thousand) with two sureties of the like amount each in
connection with S.T. No. 395 of 2009 to the satisfaction of
the Additional Sessions Judge, Fast Track Court, II,
Katihar.
Realization of fine shall also remain stayed. .
(Shyam Kishore Sharma, J.)
( Gopal Prasad, J.)
S.A.