IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.520 of 2011
CHANDESHWARI SAH AND ORS.
Versus
THE STATE OF BIHAR
with
CR. APP (DB) No.521 of 2011
AMBIKA PRASAD GUPTA AND ORS.
Versus
THE STATE OF BIHAR
-----------
3 22.06.2011 Criminal Appeal No. 520 of 2011(DB) filed on
behalf of the appellants Chandeshwari Sah, Rajendra Prasad
Gupta, Awadhesh Bhagat , Kailash Paswan, Chander Paswan
and Criminal Appeal No. 521 of 2011 (DB) filed on behalf of
the appellants Ambika Prasad Gupta, Ajay Kumar Gupta, Sanjay
Kumar Gupta, Om Prakash Mehta have been heard together on
this stage of admission because they have arisen out of one
judgment dated 24.5.2011 whereby these appellants were found
to be guilty under section 302/149 and by the same judgment
one Laloo Paswan has been found guilty under section 302 of
the Indian Penal Code and 27 of the Arms Act.
Both the above appeals are admitted for hearing.
Call for the lower court records.
Arguing for bail, Learned counsel for the
appellants has submitted that according to allegation convict
Laloo Paswan is the person who has assaulted and killed the
brother of Kalash Paswan and no overt act has been alleged
against these appellants. Convict Laloo Paswan is not appellant
here.
2
Considering the facts and circumstances of the case,
during the pendency of this appeal, the appellants of both the
appeals named above are directed to be released on bail on
furnishing bail bonds of Rs. 10,000/-( ten thousand) each with
two sureties of the like amount each to the satisfaction of Sri
Yogesh Narayan Singh, Additional Sessions Judge, F.T.C IV
Madhepura in Sessions Trial No. 94 of 21003 and realization of
fine imposed upon the appellants shall also remain stayed..
( Shyam Kishore Sharma, J.)
( Rajendra Kumar Mishra, J.)
Namita