IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.707 of 2010
SUKAT SAH & DARSAN SAH
Versus
STATE OF BIHAR
-----------
04. 05.04.2011. Heard.
The prayer for bail of appellants Sukat Sah and Darsan Sah
was earlier dismissed by order dated 15.09.2010 and by the same order
two ladies appellants, namely, Fulena Devi and Anita Devi were
admitted to bail. After having been referred to the evidence of Paras
Sah, P.W.6 in paragraph-14, the court finds that he was stating to the
trial court that his daughter was never complaining of any illtreatment
or torture to him by the appellants.
Considering that evidence, during the pendency of this
appeal, let the above named two appellants be released from custody on
furnishing bond of Rs.10,000/-(ten thousand)each with two sureties of
the like amount each to the satisfaction of Additional District &
Sessions Judge, Fast Track Court No.I, Bettiah, West Champaran in
Sessions Trial No.108 of 2008 arising out of G.R.Case No.572 of 2007.
As regards the sentence of fine, realization thereof shall
remain stayed till further orders.
B.Kr. ( Dharnidhar Jha,J.)