IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.1283 OF 2010
RAJESH KUMAR SON OF SRI UMESH BIHARI PRASAD,
R/O VILLAGE- GHUGHRITARH MADHUSUDHAN COLONY,
NEAR PIR BABA MASTAN, P.S.- CIVIL LINES, DISTRICT-
GAYA
VERSUS
STATE OF BIHAR
----------------------------------
4 22/09/2011 I.A. No. 2005 of 2011
Heard learned counsel for the appellant and
learned APP on this interlocutory application through which
the appellant has renewed his prayer for bail on the ground
of his detention since 10.5.2007.
It has been submitted by the learned counsel for
the appellant that conviction under section 307 IPC is not
proper and at best the case would come under section 326 of
the Indian Penal Code.
Considering the facts and circumstances of the
case, I. A. No. 2005 of 2011 is allowed. During the pendency
of this appeal, the appellant above named is directed to be
released on furnishing of bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of Sri Som Prakash Pandey, Additional Sessions
Judge, F.T.C. No. V/his successor Court, Gaya in Sessions
Trial No. 01 of 2008 / 8 of 2008 (S.J.).
(Shyam Kishore Sharma, J.)
(Vikash Jain, J.)
avin