High Court Patna High Court - Orders

Lalu Basra vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Lalu Basra vs The State Of Bihar on 4 March, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR. APPEAL (DB) No.139 of 2011
                           LALU BASRA
                              Versus
                        THE STATE OF BIHAR
                               ****

/2/ 4 March 2011 This appeal is admitted for hearing.

Call for the lower Court’s record of S.T.
No. 320 of 2005/91 of 2009 from the Court of
Additional Sessions Judge, Fast Track Court, V, Jamui.

It has been shown from the discussion of
prosecution case that in the first information report,
lodged on the next day of the occurrence, only a
suspicion was expressed against this appellant on
account of an earlier threat. The appellant is a co-
villager, who has been later named by some witnesses
as a person who participated in the dacoity.

In the facts of the case, the prayer for bail
of the appellant, Lalu Besra, is allowed. He is directed
to be released on bail on furnishing bail bond of
Rs.10,000/- (rupees ten thousand) with two sureties of
the like amount each in connection with the above
mentioned case to the satisfaction of the trial Court.

(Shiva Kirti Singh, J.)

( Gopal Prasad, J.)
S.A.