IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.980 of 2011
Ainul Mian, Son of Late Bhola Mian, Resident of Village Tilkasar, P.S.
Chandramauli, District-Jamui. .....Appellant.
Versus
The State of Bihar .....Respondent.
For the Appellant : Mr. Ravi Ranjan, Advocate.
For the State : APP.
----------------------------------
02/ 30.09.2011 The appeal is admitted.
Call for the lower court records.
It has been submitted that there is no allegation of
firing against this appellant.
Considering the facts and circumstances, prayer for
bail is allowed. During the pendency of this appeal, let appellant
Ainul Mian be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of the like amount each
to the satisfaction of Shri Nand Lal Prasad, learned Additional
Sessions Judge, Fast Track Court No.I/his successor court, Jamui
in connection with Sessions Trial No. 213 of 2009/T.R. No. 195 of
2009.
During the pendency of this appeal, the fine impose
against the above named appellant shall remain stayed.
(Shyam Kishore Sharma, J.)
kksinha/- (Dinesh Kumar Singh, J.)