IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.986 of 2010
1. AMIT PASWAN
2. MEERA DEVI
3. JHUNIYA DEVI
Versus
STATE OF BIHAR
-----------
02/ 24.08.2010 Admit the appeal.
Call for the lower court records.
Appellants have been convicted for offence
under Section 302/149 of the IPC.
Counsel for the appellants submits that
except Gorakh Ram there is no recovery from the
possession of any one. These three appellants were
arrested as they were also residing in the same
house, which was surrounded by the police. No
overt act has been alleged against them.
Considering these facts, prayer for bail on
behalf of appellants, namely, Amit Paswan, Meera
Devi and Jhuniya Devi is allowed. During the
pendency of this appeal, they are directed to be
released on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) each with two sureties
2
of the like amount each to the satisfaction of 2nd
Additional Sessions Judge, Bhojpur at Ara in
connection with Sessions Trial No. 449 of 2006.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Shyam kishore Sharma, J.)
DKS/