High Court Patna High Court - Orders

Subodh Kumar Pandey vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Subodh Kumar Pandey vs State Of Bihar on 3 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.313 of 2008
                              SUBODH KUMAR PANDEY
                                           Versus
                                   STATE OF BIHAR
                                        -----------

04 03.07.2008 Heard learned counsel for the appellant and the learned

counsel for the State in respect of appellant’s prayer for bail.

The Lower Court Records have been received.

It has been submitted that the allegation that this

appellant poisoned his wife has been levelled by the

prosecution with ulterior motive when deceased was in her

naihar and the viscera examination report (Ext. 4) reveals that

no poison was found in the viscera.

In the facts of the case the prayer for bail of appellant,

Subodh Kumar Pandey, is allowed. During the pendency of this

appeal, let appellant, Subodh Kumar Pandey, be released on

bail on furnishing bail bond of Rs. 10,000/- with two sureties of

the like amount each to the satisfaction of Trial Court i.e.

Additional District & Sessions Judge, Fast Track Court No. IV,

Jamui, in Sessions Trial No. 327 of 1992.

(Shiva Kirti Singh, J.)

(Abhijit Sinha, J.)
Spd/-