IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.752 of 2010
1. PAIRU DAS, SON OF LATE ROHIN DAS.
2. ARBIND DAS, SON OF LATE UPENDRA DAS.
3. BUDDHU DAS, SON OF LATE MISHRI DAS.
ALL RESIDENT OF VILLAGE-PATHARDA, P.S.-FULLDUMAR, DISTRICT-BANKA.
.....Appellants.
Versus
THE STATE OF BIHAR .....Respondent.
-----------
02/ 02.07.2010 The appeal is admitted.
Call for the lower court records.
The learned lawyer of the appellant has
submitted that the allegation is of general in
nature.
Considering the facts and circumstances of
the case the appellants namely, Pairu Das, Arbind
Das and Buddhu Das, during the pendency of this
appeal, are directed to be released on bail on
furnishing bail bonds of Rs. 10,000/- (ten
thousand) each with two sureties of the like
amount each to the satisfaction of Shri Sunil
Kumar Srivastava, the learned Ist Additional
Sessions Judge/his successor court, Banka in
connection with Sessions Trial No. 186 of 2006.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
kksinha/