High Court Patna High Court - Orders

Kishun Jha & Anr. vs The State Of Bihar on 23 June, 2011

Patna High Court – Orders
Kishun Jha & Anr. vs The State Of Bihar on 23 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CR. APP (DB) No.565 of 2011
                                              1 Kishun Jha
                 2   Arun Jha , Both sons of Late Harishchandra Jha, Residents of village-
                             Kushaythar, P.S- Bahadurpur- District- Darbhanga.
                                                    Versus
                                            The State Of Bihar
                                                  -----------

2 23.06.2011 This appeal is admitted for hearing.

Call for the lower court records.

Arguing for bail, learned counsel for the appellants

has submitted that there is no eye witness of killing and after

recovery of the dead body the prosecution case was instituted

only on the basis of suspicion.

Considering the facts and circumstances of the case

the above named appellants, during the pendency of appeal shall

be released on bail on furnishing bail bonds of Rs. 10,000/-( ten

thousand) each with two sureties of the like amount to the

satisfaction of Additional Sessions Judge, F.T.C No. III,

Darbhanga, in Session Trial No. 316 of 2007 and realization of

fine imposed upon the appellant shall also remain stayed.





                                                        ( Shyam Kishore Sharma, J.)



    Namita                                              ( Rajendra Kumar Mishra, J.)