High Court Patna High Court - Orders

Pundeo Rai &Amp; Ors vs State Of Bihar on 17 January, 2011

Patna High Court – Orders
Pundeo Rai &Amp; Ors vs State Of Bihar on 17 January, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.301 of 2010
                    1. PUNDEO RAI
                    2. RAJENDRA RAI
                    3. CHOTAN RAI
                    4. CHAMAN RAI
                                  Versus
                             STATE OF BIHAR
                                 -----------

05/ 17.01.2011 I.A. No. 22 of 2011

Earlier Appellant No. 1 Pundeo Rai and Appellant

No. 3 Chotan Rai were granted bail vide order dated

10.5.2010 considering the contradictory evidence of the

prosecution witnesses.

Counsel for the appellants submits that in case of

Appellant No. 2 Rajendra Rai and Appellant No. 4 Chaman

Rai also similar contradiction is there so far evidence of

prosecution witnesses are concerned. According to P.W. 1,

Appellant No. 4 Chaman Rai was armed with lathi and

Appellant No. 2 Rajendra Rai was armed with Chhura.

According to other witnesses all were armed with Chhura.

The opinion of doctor (P.W. 5) is also not fully corroborated

to the evidence of prosecution witnesses.

Considering these facts, prayer for bail on behalf of

appellant no. 2 Rajendra Rai and appellant no. 4 Chaman

Rai is also allowed. During the pendency of this appeal,

they are directed to be released on bail on furnishing bail
2

bond of Rs.10,000/- (ten thousand) each with two sureties of

the like amount each to the satisfaction of 8th Additional

Sessions Judge, Motihari, District – East Champaran in

connection with Sessions Trial No. 476 of 1993.

Realization of fine shall remain stayed.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/