High Court Patna High Court - Orders

Rohit Kumar vs The State Of Bihar on 13 January, 2011

Patna High Court – Orders
Rohit Kumar vs The State Of Bihar on 13 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.22 of 2011
                               ROHIT KUMAR
                                  Versus
                            THE STATE OF BIHAR
                               -----------

2. 13.01.2011 Admit the appeal. Lower Court Record has

already been called for in Cr.Appeal No.1365 of 2010

and Cr.Appeal No.1366 of 2010 preferred by co-

convicts.

The appellant has been convicted under Section

302 of the IPC. Counsel for the appellant submits that

except the confessional statement no evidence has

been brought by the prosecution for conviction of

appellant.

Considering the aforesaid facts, prayer for

bail on behalf of the appellant is allowed. During the

pendency of this appeal, let the appellant, namely,

Rohit Kumar 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 Additional

Sessions Judge-VIII, Patna in Sessions Trial No.729 of

2009 arising out of Masaurhi P.S.Case No.335 of 2008,

G.R.Case No.699 of 2008. The realization of fine shall

remain stayed.



                                       ( Mridula Mishra,J )




     B.Kr.                             ( Dharnidhar Jha,J.)