IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.876 OF 2011
RAJDEO BHAGAT SON OF DEONARAYAN BHAGAT, R/O
VILLAGE- SAIRA, P.S.- PAUTHU, DISTRICT- AURANGABAD
VERSUS
THE STATE OF BIHAR
----------------------------------
2 08/09/2011 This appeal is admitted for hearing.
Call for the lower court records.
On the point of bail it has been submitted
by the learned counsel for the appellant that the only
evidence against the appellant is circumstantial
evidence and non-examination of the I. O. has caused
great prejudiced to him.
Considering the facts and circumstances of
the case, during the pendency of appeal, appellant
named above is directed to be released on bail on
furnishing of bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of Sri Vijay Kumar Pandey, Additional
Sessions Judge, F.T.C. No. II, Aurangabad in Sessions
Trial No. 285 of 2000/19 of 2010 and realization of
fine against the appellant shall also remain stayed.
(Shyam Kishore Sharma, J.)
(Sheema Ali Khan, J.)
avin