IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1074 of 2006
CHHOTELAL THAKUR
Versus
STATE OF BIHAR
-----------
04 04.07.2008 Heard learned counsel for the appellant and the learned
counsel for the State in respect of I.A. No. 1238 of 2008 through
which the appellant has renewed his prayer for bail, which was
earlier rejected on 3.1.2007 with an observation that the
rejection was “for the present”.
It has been submitted that there is only circumstantial
evidence against the appellant and no body has seen how the
deceased was killed.
In the facts of the case the prayer for bail of appellant is
allowed. During the pendency of this appeal, let appellant
Chhotelal Thakur, be released on bail on furnishing bail bond
of Rs. 10,000/- with two sureties of the like amount each to the
satisfaction of Trial Court i.e. Additional District & Sessions
Judge, Fast Track Court No. 4, Samastipur, in Sessions Trial
No. 523 of 2005 / 48 of 2005.
(Shiva Kirti Singh, J.)
(Abhijit Sinha, J.)
Spd/-