High Court Patna High Court - Orders

Mohd Fule @ Md. Phool vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Mohd Fule @ Md. Phool vs The State Of Bihar on 22 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.839 of 2011
                               Mohd Fule @ Md. Phool
                                         Versus
                                  The State Of Bihar
                                       -----------

2. 22.7.2011 This appeal shall be heard along with Cr. Appeal

No. 743 of 2011(S.J.) in which the lower court records have

already been called for.

As regards the prayer for bail of the appellant,

considering the order dated 30.6.2011 passed in the above noted

Cr. Appeal by which some of the other similarly situated

convicts have already been admitted to bail, let this appellant

Md. Fule alias Md. Phool be also directed to be released, during

pendency of this appeal, on furnishing a bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each to the

satisfaction of the trial court, i.e., 4th Additional Sessions Judge,

Muzaffarpur, in Sessions Trial No. 180 of 2008.

        Kanth                                          ( Dharnidhar Jha, J.)