IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.888 of 2009
BINOD JAMADAR, Son of Rajendra Jamadar, Resident of
Village - Baijnathpur, P.S. - Khijar Sarai, District - Gaya.
....... Appellant.
Versus
THE STATE OF BIHAR ....... Respondent.
-----------
05/ 03.03.2011 I.A. No. 223 of 2011.
Heard learned counsel for the appellant and
learned counsel for the State in respect of I.A. No. 223
of 2011 through which the appellant has prayed for bail.
Such prayer was earlier dismissed as not pressed on
14.12.2009.
It has been submitted that the First
Information Report was lodged by father of the
deceased and brother of the injured P.W. 1 against
unknown persons and without any good reason the
name of the appellant and some others was introduced
subsequently by changing the prosecution case and by
claiming that the informant and other witnesses were
present on the roof at the time of occurrence and they
had seen the appellant firing at the deceased.
Considering the aforesaid submissions, the
prayer for bail is allowed. During the pendency of this
2
appeal, the above named appellant is directed to 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 Additional District & Sessions
Judge-IInd, Gaya in connection with Sessions Trial No.
756 of 2009 / 332 of 2003.
Realization of fine shall remain stayed.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
Kundan