IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.258 of 2011
PINTU YADAV
Versus
THE STATE OF BIHAR
-----------
03/ 20.06.2011 Heard Mr.Rana Pratap Singh, learned
senior counsel for the appellant and learned
Additional Public Prosecutor for the State.
Arguing for bail, learned counsel
submits that the conviction of the appellant
is under Section 364A/34 of the Indian Penal
Code. P.W.1 Parmanand Chaudhary is a witness
of recovery and his evidence has been
discussed in paragraph 10 of the judgment
wherein it has been noted that the victim was
recovered and at that time Madan Singh was
present. Madan Singh was not the person who
was put on trial with the present appellant.
The name of the appellant has come later on.
It has further been submitted that similarly
situated convict Om Prakash Tiwari has been
admitted to bail by this Court in Cr.Appeal
(D.B.)No. 191 of 2011.
Considering the facts and
circumstances of the case, during the
pendency of this appeal, the above named
appellant shall be released on bail on
furnishing bail bond of Rs.10,000/-(ten
2
thousand) with two sureties of the like
amount each to the satisfaction of Sri Vinod
Kumar, Additional Sessions Judge, Fast Track
Court No.II, Rohtas at Sasaram/successor
court in Sessions Trial No. 203 of 2009.
( Shyam Kishore Sharma, J. )
Tahir/- ( Rajendra Kumar Mishra,J.)