IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.394 of 2011
NATHUNI SAH & ANR.
Versus
THE STATE OF BIHAR
-----------
2. 6.4.2011 This appeal shall be heard.
Call for the lower court records.
The appellants were convicted under Sections
323,324,341 and 447 of the Indian Penal Code and sentenced to
different terms of imprisonment and maximum with three years
under Section 324 of the Penal Code as a result of which the trial
court itself has granted provisional bail to them, as may appear
from the order dated 28.2.2011. The order of provisional bail
was extended to 13.4.2011 on 23.3.2011.
The provisional bail granted to the appellants,
namely, Nathuni Sah and Sachindra Sah by the trial court, i.e.,
Additional Sessions Judge, Fast Track Court-IV, Gopalganj, in
Sessions Trial No. 269 of 2006/95 of 2009 is hereby confirmed.
Kanth ( Dharnidhar Jha, J.)