IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.552 of 2011
CHANDER PASWAN
Versus
THE STATE OF BIHAR
with
CR. APP (DB) No.557 of 2011
ARUN PASWAN
Versus
THE STATE OF BIHAR
-----------
2. 21.6.2011. As both these appeals arise out of one judgment,
they are tagged together.
Both these appeals are admitted for hearing.
Call for the Lower Court Records.
On the point of bail, it has been submitted by the
learned counsel for the appellants in both the appeals that the
allegation of assault by giving Tangi blow is against Bijoy
Paswan. The doctor, who has conducted post- mortem
examination, has opined that all the injuries were caused by
sharp cutting weapon, which are attributed to Bijoy Paswan.
Considering the facts and the circumstances of the
case, during the pendency of these appeals, the appellant,
Chander Paswan {in Criminal Appeal No.552 of 2011(D.B.)}
and the appellant, Arun Paswan {in Criminal Appeal No.557
of 2011(D.B.)} are directed to be released on bail on their
furnishing bail bond of Rs.10,000/-(Rupees Ten Thousand)
2
each with two sureties of the like amount each to the
satisfaction of Sri Chandra Shekhar Jha, Second Additional
Sessions Judge, Banka, in connection with Sessions Case
No.181 of 2008.
The realization of fine imposed against these
appellants shall also remain stayed during the pendency of
these appeals.
(Shyam Kishore Sharma, J)
(Rajendra Kumar Mishra, J)
P.S.