High Court Patna High Court - Orders

Munna Mahto &Amp; Anr vs State Of Bihar on 6 August, 2010

Patna High Court – Orders
Munna Mahto &Amp; Anr vs State Of Bihar on 6 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.947 of 2010
              1. MUNNA MAHTO
              2. BINOD KUMAR @ HERO HONDA
                                  Versus
                             STATE OF BIHAR
                                 -----------

02/ 06.08.2010 Admit the appeal.

Call for the Lower Court Records.

Appellants have been convicted for offence under

Sections 302/34 & 337/34 of the IPC.

Considering the evidence being general and

omnibus against all the accused, prayer for bail on behalf of

appellants Munna Mahto and Binod Kumar @ Hero Honda

is allowed. During the pendency of this appeal, he is

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 Sessions Judge

VI, Patna in connection with Sessions Trial No. 825 of

2002.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)

DKS/