IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.305 of 2011
MD. ALLAUDDIN
Versus
THE STATE OF BIHAR
-----------
02/- 15-03-2011 Heard learned counsels representing the parties.
This appeal shall be admitted for hearing.
Call for lower court records.
During pendency of this appeal since, there was recovery
of only seven cartridges from the room of the appellant.
Considering the facts and circumstances, let the
appellant, namely, Md. Allauddin, during the pendency of the appeal,
be enlarged on bail on furnishing bail-bond of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount each to the
satisfaction of Additional Sessions Judge, F.T.C. – V, Banka in
connection with Sessions Trial No. 877 of 1998 / Tr. No. 130 of 2011
(arising out of Dhoraiya P.S. Case No. 18/94, G.R. No. 318/94).
As regards sentence of fine, realization thereof shall
remain stayed during pendency of the appeal.
Praveen (Akhilesh Chandra, J.)