High Court Patna High Court - Orders

Krishna Nandan Thakur vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Krishna Nandan Thakur vs The State Of Bihar on 21 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.457 of 2011
                               KRISHNA NANDAN THAKUR
                                       Versus
                                 THE STATE OF BIHAR
                                    -----------

02. 21.04.2011. This appeal shall be heard. Call for

the Lower Court Records.

As regards the prayer for bail, it

was contended by Sri Ashutosh Kumar, learned

counsel appearing for the appellant that

there is no specific allegation against the

present appellant and the evidence is also of

the same quality.

During the pendency of this appeal,

let the above named appellant be released

from custody on furnishing bond of

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

of the like amount each to the satisfaction

of Additional Sessions Judge, Fast Track

Court No.II, Samastipur in Sessions Trial

No.264 of 1999, 109 of 2010 arising out of

Tajpur(Pusa) P.S.Case No.282 of 1998,

G.R.Case No.1422 of 1998.

As regards the sentence of fine, the

realization thereof shall remain stayed till

further orders.

B.Kr.                                       ( Dharnidhar Jha,J.)