Patna High Court – Orders
Dinesh Bind & Ors. vs The State Of Bihar on 19 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.806 OF 2011
1. DINESH BIND S/O LATE MAHABIR BIND
2. JARIK BIND S/O LATE MAHABIR BIND
3. UMESH BIND S/O LATE KALLAR BIND
4. BAHADUR BIND S/O LATE BALMIKI BIND
ALL R/O VILLAGE- KHETALPURA, P.S.- ASTHAWAN (SARE),
DISTRICT- NALANDA
VERSUS
THE STATE OF BIHAR
----------------------------------
2 19/08/2011 This appeal is admitted for hearing.
Call for the lower court records.
On the point of bail, Mr. Ajay Kumar
Thakur, learned counsel for the appellants submitted
that allegations against all the appellants are general
in nature.
Considering the facts and circumstances of
the case, during the pendency of the appeal, the
appellants above named are directed to be released on
furnishing of bail bonds of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount
each to the satisfaction of the learned 4th Additional
Sessions Judge, Nalanda at Biharsharif in Sessions
Trial No. 81 of 1993.
(Shyam Kishore Sharma, J.)
(Sheema Ali Khan, J.)
avin