IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.663 of 2008
MURARI SHARMA
Versus
THE STATE OF BIHAR
-----------
3 08.07.2008 This appeal is admitted for hearing.
Call for the Lower Court Records.
It has been submitted that the allegation of firing at the
deceased is confined against co-accused, Din Bahor Paswan and
Guthali Paswan.
In the facts of the case, prayer for bail of the appellant is
allowed. During pendency of this appeal, let appellant Murari Sharma,
be released on bail on furnishing bail bond of Rs.10,000/- with two
sureties of the like amount each to the satisfaction of the trial court
,i.e. Ist Addl.Sessions Judge, Rohtas at Sasaram in Sessions Trial
No.350/76 of 2005/2005.
( Shiva Kirti Singh , J)
( Abhijit Sinha, J)
NKS/-