IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.706 of 2011
Ranjeet Rai
Versus
The State of Bihar
-----------
02 28.07.2011 This appeal will be heard.
Call for the lower Court records.
It is submitted that the story as originally stated in the
F.I.R. is materially changed in course of investigation and trial. In
the F.I.R., appellant is not named whereas soon thereafter
appellant’s name figures at the behest of the deceased as told to
the informant, which is radically changing the allegation as earlier
made.
Be that as it may, let the appellant, namely, Ranjeet Rai
be released on bail on furnishing bail bond of Rs.10,000 (Rupees
Ten Thousand) with two sureties of like amount each to the
satisfaction of Additional Sessions Judge-F.T.C.-IV, Samastipur in
connection with Sessions Trial No.225/1999. Realization of fine
shall also remain stayed.
Trivedi/ (Navaniti Prasad Singh, J.)
(Ashwani Kumar Singh, J.)