High Court Patna High Court - Orders

Amit Paswan &Amp; Ors vs State Of Bihar on 24 August, 2010

Patna High Court – Orders
Amit Paswan &Amp; Ors vs State Of Bihar on 24 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.986 of 2010
                     1. AMIT PASWAN
                     2. MEERA DEVI
                     3. JHUNIYA DEVI
                                  Versus
                             STATE OF BIHAR
                                 -----------

02/ 24.08.2010 Admit the appeal.

Call for the lower court records.

Appellants have been convicted for offence

under Section 302/149 of the IPC.

Counsel for the appellants submits that

except Gorakh Ram there is no recovery from the

possession of any one. These three appellants were

arrested as they were also residing in the same

house, which was surrounded by the police. No

overt act has been alleged against them.

Considering these facts, prayer for bail on

behalf of appellants, namely, Amit Paswan, Meera

Devi and Jhuniya Devi 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
2

of the like amount each to the satisfaction of 2nd

Additional Sessions Judge, Bhojpur at Ara in

connection with Sessions Trial No. 449 of 2006.

Realization of fine shall remain stayed.

(Mridula Mishra, J.)

(Shyam kishore Sharma, J.)
DKS/