IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.869 of 2011
======================================================
Krishna Mahto, son of Ram Pravesh Prasad, resident of village Sardar
Bigha, Police Station Noorsarai, District Nalanda
.... .... Appellant/s
Versus
The State Of Bihar
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr.
For the Respondent/s : Mr.
======================================================
CORAM: HONOURABLE MR. JUSTICE SHYAM KISHORE SHARMA
AND
HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE SHYAM KISHORE SHARMA)
2 06-09-2011 Heard Counsel for the appellant and the A.P.P.
representing the State.
This appeal will be heard.
Call for the Lower Court’s Record.
Arguing for bail, learned Counsel for the appellant
submits that nobody has seen the occurrence and PW 5 has
developed the story that he has seen the accused persons
escaping from the place of occurrence. The Investigating
Officer has contradicted this when he was examined as PW 10.
Considering the facts aforesaid, the above named
appellant, during the pendency of this appeal, is directed to be
released on bail in Sessions Trial No. 141 of 2006 on furnishing
2 Patna High Court CR. APP (DB) No.869 of 2011 (2) dt.06-09-2011
2/2
bail bonds of Rs. 10,000/- (ten thousand) with two sureties of
the like amount each to the satisfaction of the Additional
Sessions Judge V, Nalanda at Biharsharif.
During the pendency of this appeal, the realization
of fine from the above named appellant shall also remain
stayed.
(Shyam Kishore Sharma, J)
Prabhakar Anand/- (Sheema Ali Khan, J)