IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1195 of 2010
GORAKH RAI
Versus
STATE OF BIHAR
-----------
3 14-02-2011 On hearing learned counsel for the appellant
and learned counsel for the State in respect of appellant’s
prayer for bail, we find some materials to raise a doubt
that first version of the occurrence given by injured
witness, Babloo Singh (PW 6) appears to have been
suppressed by the prosecution.
In view of aforesaid submission, prayer for
bail of the appellant is allowed.
During the pendency of the appeal, let the
appellant, namely, Gorakh Rai be released on bail on
furnishing bail bond of Rs. 10,000/- (rupees ten
thousand) with two sureties of the like amount each to
the satisfaction of Additional Sessions Judge, XIV, Patna
in connection with Sessions Trial no.2618/2008.
Realization of the fine from the appellant shall
also remain stayed.
(Shiva Kirti Singh, J.)
BKS/- (Gopal Prasad, J.)