IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.912 of 2011
Sanjeevan Kumar @ Ram Sanjivan @ Sanjivan Kumar @ Sanjivan Mahato,
son of Ramshresth Mahato, resident of village-Nanpur, P.S.-Nanpur, District-
Sitamarhi.
Versus
The State Of Bihar .
-----------
2. 29.07.2011 This application will be heard alongwith Cr.
Rev. Nos.660/11 and 786/11, as the petitioners of all these
revision applications were convicted and sentenced vide
judgment and order dated 17.07.2010 passed by the
learned S.D.J.M, Pupri at Sitamarhi in G.R.No.535/06,
T.R.No.366 of 2010.
During the pendency of this application, the
petitioner is directed to be released on bail on furnishing
bail bonds of Rs.10,000/- with two sureties of the like
amount each to the satisfaction of learned Sub-Divisional
Judicial Magistrate, Pupri at Sitamarhi in G.R.No.535/06,
T.R.No.366 of 2010 arising out of Nanpur P.S. Case
No.110 of 2006 and the realization of the fine imposed
against the petitioner will also remain stayed.
V.K. Pandey ( Amaresh Kumar Lal, J.)