IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (SJ) No.391 of 2008
Kapildeo Mahto & Anr
Versus
State Of Bihar
----------------------------------
6. 16.11.2011 I.A.No. 2210 of 2011
The present application has been filed on behalf
of appellant Kapildeo Mahto to renew his prayer for bail
which was earlier rejected twice, lastly on 29.4.2009.
The submission is that the judgment records
identification by P.W.1 but the Magistrate holding the T.I.
Parade was not produced for his evidence and even the T.I.
chart was not tendered as evidence. The recovery was of a
mere Lota which could be found in a household and one of the
witnesses has stated that the witnesses were well known to the
appellant and they had social relationship.
Considering the submission and the fact that the
present appellant is in custody since 29.3.2008, let him,
namely, Kapildeo Mahto be directed to be released, during
pendency of this appeal, on furnishing a bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each to the
satisfaction of the trial court, i.e., additional Sessions Judge,
Fast Track Court III, Jehanabad, in Sessions Trial No. 304 of
1992/ 155 of 2004.
Kanth ( Dharnidhar Jha, J.)