IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.775 of 2010
ABDUL RAHMAN & ORS
Versus
THE STATE OF BIHAR
-----------
02. 27.08.2010 This appeal will be heard.
Call for the L.C.R.
In the facts and circumstances, during the
pendency of the appeal, appellants namely, Abdul
Rahman, Mumtaz Mian, Quddus Mian and Kailu
Mian are admitted to bail on furnishing bail bond of
Rs.10,000/- (Ten thousand) each with two sureties of
the like amount each to the satisfaction of Addl.
Sessions Judge, F.T.C. No.II, Jaumi in connection
with Sessions Trial No. 490 of 1996/T.R. No.16 of
2010.
The realization of fine imposed on the
appellants shall remain stayed till the disposal of
appeal.
(C.M. Prasad, J.)
Mkr.