High Court Patna High Court - Orders

Lal Babu Turha vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Lal Babu Turha vs The State Of Bihar on 7 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (SJ) No.396 of 2011
                                 LAL BABU TURHA
                                     Versus
                               THE STATE OF BIHAR
                                  -----------

02. 07.04.2011. Heard Sri Ansul, learned counsel

appearing for the appellant, Sri Sharda Nand

Mishra, learned counsel appearing for the

informant and the learned A.P.P. for the

State.

This appeal shall be heard. Call for

the Lower Court Records.

As regards the prayer for bail, the

contention is that the appellant was not

named in the FIR and the identification of

the appellant was after 18 years of the

occurrence in court without there being any

evidence of identification earlier collected

during the course of investigation or the

same being brought on record.

Regard being had to the submissions,

during the pendency of this appeal, let the

above named appellant be released from

custody on furnishing bond of Rs.10,000/-(ten

thousand) with two sureties of the like

amount each to the satisfaction of Additional

Sessions Judge, Fast Track Court No.I, East
2

Champaran at Motihari in Sessions Trial

No.128 of 1992 arising out of Kundwa Chainpur

P.S.Case No.2 of 1991.

As regards the sentence of fine,

realization thereof shall remain stayed till

further orders during the trial.

B.Kr.                     ( Dharnidhar Jha,J.)