IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1073 of 2010
MAHENDRA PAL & ORS
Versus
STATE OF BIHAR
-----------
4. 29.4.2011 I.A.No. 943 of 2011
The present application has been filed by appellant
no.1 Mahendra Pal with a prayer for bail which prayer was not
earlier made by him.
Heard learned counsel appearing for the appellants
and learned A.P.P. for the State.
Considering that there is evidence of solitary
identification of P.W. 1 against the appellant upon which he was
convicted in a case of 395 of the Indian Penal Code, let appellant
Mahendra Pal 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 No.
III, Aurangabad in Sessions Trial No. 282 of 2002/61 of 2003.
Kanth ( Dharnidhar Jha, J.)