High Court Patna High Court - Orders

Ashok Mahaldar & Ors. vs The State Of Bihar on 8 August, 2011

Patna High Court – Orders
Ashok Mahaldar & Ors. vs The State Of Bihar on 8 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (SJ) No.891 of 2011
                              Ashok Mahaldar & Ors.
                                        Versus
                                 The State Of Bihar
                                      -----------

2/ 8.8.2011 This appeal shall be heard. Call for the lower court

records.

As regards prayer for bail, considering that no recovery of

any dangerous weapon was made from any of the appellants and

whatever instruments were recovered, it is contended, that could be

useful for the cast vocation of appellants, who are fishermen by cast

and police had found fishing net etc. with them, during the pendency

of the appeal, let appellants Ashok Mahaldar, Ashok Kumar, Gonar

Mahaldar and Niras Mahaldar be released on bail on furnishing bail

bond of Rs.10000/(ten thousand) each with two sureties of the like

amount each to the satisfaction of Additional Sessions Judge, FTC

VII, Purnea in S.Tr. No. 209 of 2004.

      Anil/                                     ( Dharnidhar Jha, J.)