High Court Patna High Court - Orders

Dinesh Rabidas & Anr. vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Dinesh Rabidas & Anr. vs The State Of Bihar on 9 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Appeal (SJ) No.1021 of 2011
                                  Dinesh Rabidas & Anr.
                                            Versus
                                   The State Of Bihar
                               ----------------------------------

2. 9.9.2011 This appeal shall be heard.

Call for the lower court records.

Considering the evidence that the appellants

after having put down the deceased on the ground assaulted

him with fists and slaps and further considering that the kidney

of the deceased was found ruptured which could not be on that

account, as per submission, let both the appellants, namely,

Dinesh Rabidas and Ganesh Ravidas be directed to be

released, during pendency of this appeal, on furnishing bonds

each of Rs. 10,000/-( ten thousand) with two sureties of the

like amount each to the satisfaction of the trial court, i.e.,

Additional Sessions Judge, Fast Track Court-IV, Sheikhpura,

in Sessions Trial No. 824 of 2010/22 of 2011.

As regards the sentence of fine, realisation

thereof shall remain stayed till further orders.

        Kanth                                         ( Dharnidhar Jha, J.)