IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1171 of 2010
AWADH SAH & ORS
Versus
STATE OF BIHAR
-----------
04. 27.10.2010 This appeal will be heard.
Call for the Lower Co urt Records from
the Court of Additional Sessions Judge, Fast Track
Court-I in connection with Sessions Trial No. 343
of 2007.
The appellants have been convicted for
the offence, punishable under sections 302/34
and 201/34 of the Indian Penal Code.
Counsel for the appellants submits that
the evidence of the witnesses indicate that there
is no eye witness to the occurrence and so far as
the death of the deceased is concerned, it was on
account of a railway accident.
Considering this fact, the prayer for bail
on behalf of the appellants, namely, Awadh Sah,
Chaitu Sah, Ganga Sah @ Gango Sah, is allowed.
During pendency of the appeal, the above-named
appellants are directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like
amount each to the satisfaction of Additional
2
Sessions Judge, Fast Track Court-I in connection
with Sessions Trial No. 343 of 2007.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM