High Court Patna High Court - Orders

Deo Narain Mahto &Amp; Ors vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Deo Narain Mahto &Amp; Ors vs The State Of Bihar on 13 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. APP (SJ) No.350 of 2011
                   1. DEO NARAIN MAHTO, SON OF LATE BAHADUR MAHTO.
                   2. MANAGER MAHTO SON OF LATE BAHADUR MAHTO.
                   3. RAM CHARITAR MAHTO, SON OF DEO NARAIN MAHTO.
                   4. JAGDISH MAHTO, SON OF DEO NARAIN MAHTO.
                             All R/O Village- Maini, P.S.- Andhratharhi, Distt-
                             Madhubani.                        ......Appellants.

                                         Versus
                       THE STATE OF BIHAR                           ....Respondent.
                                        -----------

3 13.04.2911 Heard learned counsel for the appellants and for the

State.

This appeal has been preferred against the

Judgment passed by Sri Devendra Prasad Keshari, learned

Additional Sessions Judge (Fast Track Court No. 1) in

Sessions Trial No. 268 of 1999, vide order dated 22.02.2011

by which provisional bail granted to the appellants by the

court below was confirmed. But as it appears, inadvertently

details of case number etc., of the court below was not

mentioned.

Let the same be read to have been passed in

connection with the aforesaid Sessions Trial.

The copy of order be communicated to the

concerned learned court below through FAX at the cost of the

appellants.

    Bhardwaj/                             (Akhilesh Chandra, J.)
 2