IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.651 of 2010
HARIDWAR RAI & ORS
Versus
STATE OF BIHAR
-----------
2. 13.07.2010 This appeal will be heard.
Call for Lower Court Records.
In view of there being allegation of firing and conviction of
appellant Satyendra Singh under Section 27 of the Arms Act, his
prayer will be considered after receipt of the L.C.R.
In the facts and circumstances of the case, during the
pendency of the appeal the appellant, namely, 1. Haridwar Rai, 2.
Babban Rai and 3. Bipin Rai are admitted to bail on furnishing bail
bond of Rs. 10, 000/- (ten thousand) each with two sureties of the like
amount each to the satisfaction of the Additional Sessions Judge, Fast
Track Court No.II, Rohtas at Sasaram, in Sessions Trial No. 596 of
1997/Tr. No.281 of 2009.
(C.M. Prasad, J.)
Ravi/-