IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.325 of 2011
RAJENDRA SINGH @ RAJENDRA PRASAD SINGH SON OF
LATE MUNESHWAR SINGH
Versus
THE STATE OF BIHAR
-----------
2 19/04/2011 This appeal is admitted for hearing.
Call for the lower court records.
Arguing on the point of bail it has been
submitted that fard-beyan of the informant was only to
the extent that the deceased has shouted that
somebody has assaulted him. Suspicion was that one
month prior to the occurrence there was quarrel and so
the appellant was a suspect in the killing. Subsequently
the informant has developed the story and has come
with another version that the appellant was seen
escaping after the occurrence.
Considering the contradiction in the fard-
beyan as well as in the depositions of other witnesses,
the appellant named above, during the pendency of this
appeal, is directed to be released on bail on furnishing
of bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of
the learned Additional Sessions Judge, F.T.C. No. IV,
Vaishali at Hazipur in Sessions Trial No. 200 of 2003.
During the pendency of this appeal realization
2
of fine shall remain stayed.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
avin