IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1307 of 2010
1. SHILA NATH TIWARI
2. GAURI SHANKAR TIWARI
3. GOVIND TIWARI
4. GAJENDRA TIWARI
5. RAJENDRA TIWARI
6. AKSHYABAR TIWARI
Versus
STATE OF BIHAR
-----------
02/ 19.11.2010 Admit the appeal.
LCR has already been called in Cr. Appeal No.
1256 of 2010 preferred by co-convicts Ragho Tiwari
and Nagendra Tiwari.
Counsel for the appellants submits that
altogether 8 persons were put on trial and all have
been convicted under Sections 302/149, 323 and 147
of the Indian Penal Code. There is general and
omnibus allegation of assault against all the
appellants.
Considering this fact, prayer for bail on behalf
of all the six appellants above named is allowed.
During the pendency of this appeal, they are directed
to be released on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) each with two sureties of
the like amount each to the satisfaction of Additional
Sessions Judge, F.T.C.III, Saran at Chapra in
2
connection with Sessions Trial No. 25 of 1994.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/