High Court Patna High Court - Orders

Dukhanti Bind &Amp; Anr vs State Of Bihar on 2 November, 2010

Patna High Court – Orders
Dukhanti Bind &Amp; Anr vs State Of Bihar on 2 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (SJ) No.729 of 2010
                            DUKHANTI BIND & ANR
                                     Versus
                               STATE OF BIHAR
                                    -----------

3 02.11.2010 Bail prayer of the appellants heard after receipt of lower

court records.

Learned counsel for the appellants submits that any

grievous injury, more so on any vital part of the body, is not alleged. It

is also submitted that the appellants were on bail during the trial.

In the facts and circumstances of the case, during the

pendency of this appeal, appellants (1) Dukhanti Bind and (2) Sahendu

Bind are admitted to bail on their furnishing bail bond of Rs.10,000/-

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

satisfaction of the trial court, i.e. Addl. Sessions Judge, F.T.C.-III,

Kaimur at Bhabua in S.T.No. 38 of 206/173 of 2009.

     Jay/                                     (C. M . Prasad, J.)