High Court Patna High Court - Orders

Rama Roy vs The State Of Bihar on 17 September, 2010

Patna High Court – Orders
Rama Roy vs The State Of Bihar on 17 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.816 of 2010
                                         RAMA ROY
                                            Versus
                                   THE STATE OF BIHAR
                                         -----------

03. 17.09.2010 Lower Court Records has been received.

The appellant, Rama Roy has been convicted for

the offence, punishable under section 302 of the IPC. The

occurrence is of the year 1992.

Counsel for the appellant submits that out of

thee witnesses, examined by the prosecution, the evidence

of all three witnesses on the manner of occurrence, place

of occurrence and the assailant of the deceased is

different. None of them has corroborated the evidence of

others.

Considering this fact and also the fact that the

appellant has remained in custody for four years and some

months, the prayer for bail on behalf of the appellant,

namely, Rama Roy is allowed. During pendency of the

appeal, the above-named appellant is directed to be

released on bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each to

the satisfaction of 2nd Additional Sessions Judge,

Darbhanga in Sessions Trial No. 163A of 1993 / G. R. No.

249 of 1992.



                                        (Mridula Mishra, J.)



SKM                                     (Shyam Kishore Sharma, J.)
 2