IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.897 of 2011
Ramdeo Das
Versus
The State Of Bihar
-----------
2/ 11.8.2011 This appeal shall be heard. Call for the lower court
records.
As regards prayer for bail, it is true that the allegation and
evidence is that the appellant was wielding a Fasuli repeatedly on
the neck of the injured Pramod Kumar but, the evidence of the
doctor discussed at paragraph 13 of the judgment is that the couple
of injuries recorded by P.W. 4 were only skin deep and one of them
was on the cheek, considering which, during the pendency of the
appeal, let appellant Ramdeo Das be released on bail on furnishing
bail bond of Rs.10000/(ten thousand) with two sureties of the like
amount each to the satisfaction of Additional Sessions Judge FTC –
V, Muzaffarpur in S.T. No. 607 of 2006.
Anil/ ( Dharnidhar Jha, J.)