IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.708 of 2008
ANAND RAM & ANR
Versus
STATE OF BIHAR
-----------
2 10-7-2008 This appeal is admitted for hearing.
Call for the lower court records.
It has been submitted that according to the prosecution case
only one co-accused Bigu Ram was armed with an axe and doctor has
found three incised wounds including one on the head of the deceased
which is subsequently attributed to Bigu Ram. There is general and
omnibus allegation against these two appellants of assaulting the
deceased by lathi and Danda.
Considering the aforesaid submission the prayer of the
appellants for bail is allowed. During the pendency of this appeal let
appellants Anand Ram and Nand Kishore Ram be enlarged on bail on
each of them furnishing bail bond of Rs.10,000/- with two sureties of
the like amount each to the satisfaction of the trial court i.e. the court
of Additional Sessions Judge ( Fast Track Court II), Aurangabad in
Sessions Trial No. 221/1996/110/2003.
(Shiva Kirti Singh,J)
( Abhijit Sinha, J)