High Court Patna High Court - Orders

Neta Das @ Raju & Ors. vs The State Of Bihar on 16 September, 2011

Patna High Court – Orders
Neta Das @ Raju & Ors. vs The State Of Bihar on 16 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Appeal (DB) No.764 of 2011
                                  Raj Kumari Devi
                                       Versus
                                The State Of Bihar
                                        with
                        Criminal Appeal (DB) No.850 of 2011
                              Neta Das @ Raju & Ors.
                                       Versus
                                The State Of Bihar


3   16.9.2011

Heard learned counsel for the appellants and the

counsel appearing on behalf of the State.

Appellant Raj Kumari Devi is said to be the order

giver whereas there is a specific allegation of assault on the

deceased by Ganga Das who is said to have given a Farsa

blow whereas Rajbali assaulted with Lathi. There is one injury

which is said to be by hard blunt substance.

Considering the aforesaid facts, appellant Raj

Kumari Devi of Cr. Appeal (DB) No. 764/2011 and appellants

Neta Das @ Raju and Ganga Das of Cr. Appeal (DB) No. 850

of 2011 are directed to be released on bail in S.T. No.

415/2006 on furnishing bail bonds of rupees ten thousand each

with two sureties of the like amount each to the satisfaction of

the Sessions Judge, Vaishali at Hajipur.

     haque                                   (Shyam Kishore Sharma, J)


                                                ( Sheema Ali Khan, J.)