High Court Patna High Court - Orders

Arun Prasad vs State Of Bihar on 27 September, 2011

Patna High Court – Orders
Arun Prasad vs State Of Bihar on 27 September, 2011
                    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.)