IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.1021 of 2011
1. Jaleshwar Sharma
2. Narendra Sharma @ Ghanshyam Chaudhary
3. Kameshwar Sharma
All are sons of LateRam Darsh Sharma
4. KamleshSharma son of Tej Narayan Sharma
5. Mukesh Sharma son of Kameshwar Sharma
All the residents of village Januaon
P.S.Sandesh,District Bhojpur -Appellants
Versus
The State Of Bihar -- Respondent
----------------------------------
02/ 20.10.2011 Heard learned counsel for the
appellants, learned counsel for the
State and learned counsel appearing
for the informant.
Admit.
Call for the lower court
records.
Since assailant of the
deceased is Jaleshwar Sharma
(appellant no.1), we are not inclined
to grant him bail. Accordingly, his
prayer for bail is rejected.
Considering the evidences on
record, appellant nos. 2 to 5 named
above, during the pendency of this
2
appeal, shall be released on bail on
furnishing bail bonds of Rs.10,000/-
(Rupees ten thousand) each with two
sureties of the like amount each to
the satisfaction of Ist Additional
Sessions Judge, Bhojpur, Arrah in
Sessions Trial No. 221 of 2000 with
Sessions Trial No. 51 of 2007 and
realization of fine as imposed upon
them shall also remain stayed.
(Shyam Kishore Sharma, J.)
Tahir/- (Dinesh Kumar Singh,J.)