High Court Patna High Court - Orders

Pramod Sharma vs State Of Bihar on 3 September, 2010

Patna High Court – Orders
Pramod Sharma vs State Of Bihar on 3 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (DB) No.1218 of 2007
                                PRAMOD SHARMA
                                       Versus
                                 STATE OF BIHAR
                                     -----------

7. 3.9.2010 I.A.No. 399 of 2010

Heard learned counsel for the

appellant and learned counsel for the

State.

The prayer for bail on behalf of

the appellant was rejected on earlier

occasions. Now, it has been renewed on the

ground that at the time of judgment his age

was assessed as 70 years and during trial

he was identified by two witnesses, i.e.,

P.Ws. 29 and 53. Counsel submits that

paragraph 123 of the impugned judgment

indicates that the evidence of P.Ws. 34,39

and 53 was not found admissible as they

were not cross-examined. Counsel further

submits that it is a case of single

identification and on that ground similarly

situated appellants have already been

granted bail. Considering this fact, the

prayer for bail of the appellant is

allowed.

Let him, namely, Pramod Sharma be
2

directed to be released, during pendency of

this appeal, on bail 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.,

Special Judge, S.C./S.T.(POA) Act,

Aurangabad, in Sessions Trial No.277 of

2003/13 of 2003.

Realisation of fine shall also

remain stayed till disposal of this appeal.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth