IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1078 of 2011
Shiv Kumar Mahto
Versus
The State Of Bihar
-----------
2/ 26.9.2011 This appeal shall be heard. Call for the lower court
records.
As may appear from the discussion of evidence in
paragraph 8 of the judgment, specially that of the informant (P.W.6)
indicating that the present appellant was neither her relative nor her
family member, during the pendency of the appeal, let appellant
Shiv Kumar Mahto be released on bail on furnishing bail bond of
Rs.10000/(ten thousand) with two sureties of the like amount each to
the satisfaction of Additional Sessions Judge (FTC – II), Jehanabad
in S.T. No. 52 of 1998/ 113 of 2010.
Anil/ ( Dharnidhar Jha, J.)