IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.660 of 2011
1. Hridyanand Mishra s/o late Krishna Kr. Mishra.
2. Vijay Singh s/o Ram Nath Singh.
Both are resident of village- Daliphur, P.S. Dansai,
(Jagdishpur), District- Bhojpur.
Versus
The State Of Bihar
-----------
2 19.7.2011 This appeal will be heard.
Call for lower court records.
Learned counsel for the appellants submits that, in fact, no
one has seen the occurrence. Post Mortem Report has not been proved.
Investigating Officer and the Doctor have not been examined.
Be that as it may, during the pendency of the appeal, let
above named appellants 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 District & Sessions Judge (FTC-
II), Ara, Bhojpur in S.Tr. no.51 of 1991.
singh (Navaniti Prasad Singh,J)
(Ashwani Kumar Singh,J)