IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.755 of 2010
DR. SHEONATH AZAD @ DR.S.N.AZAD
Versus
STATE OF BIHAR
-----------
4. 23-Aug-10 Heard.
The appellant Dr. Sheonath Azad @ Dr.
S.N.Azad has been convicted under Section 364A and
120B of the IPC. Counsel for the appellant submits
that only evidence against this appellant as
evident in the deposition of the witness is that
he asked the informant to meet Mukhiya and also to
make arrangement for some money for searching his
kidnapped son and for this Rs.10,000/- was given
to this appellant by the informant. It has also
been stated that this is a belated statement made
by the informant.
Considering the above submissions, the
prayer for bail on behalf of the appellant is
allowed. During the pendency of this appeal, let
the appellant namely, Dr. Sheonath Azad @ Dr.
S.N.Azad 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 Sessions Judge-V,
Rohtas at Sasaram in Sessions Trial No.243 of
2008/Tr.No.423 of 2009. The realization of fine
2
shall remain stayed.
( Mridula Mishra,J. )
B.Kr. ( Dharnidhar Jha,J. )