IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1046 of 2009
RAJEEV @ KARFU RAUT
Versus
STATE OF BIHAR
-----------
4. 26.11.2010 I.A.No. 1987 of 2010
Heard counsel for the appellant and counsel for the
State.
Counsel for the appellant submits that as per the
prosecution story and the evidence of the witnesses, three
persons shot at the deceased. So far this appellant is concerned,
he is said to have fired attempting to kill the deceased.
Considering the fact that the appellant has remained in custody
for six years and eight months, his prayer for bail is being
allowed.
Let the appellant, namely, Rajeev alias Karfu Raut
be 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., Additional Sessions Judge, Fast Tract Court No. II,
Nawadah in Sessions Trial No. 209 of 2006/74 of 2009
Realisation of fine imposed upon the appellant
shall also remain stayed till disposal of the appeal.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth