IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.1038 of 2011
Angad Bind son of Late Mohit Lal Bind
Resident of village English Ratanpur,
P.S.Bath, District Bhagalpur
Versus
The State Of Bihar
----------------------------------
02/ 03.11.2011 Admit.
Call for lower court records.
The consistent case of the
prosecution is that assailant of the
deceased was Jago Bind. Statement has
been made in paragraph 19 of memo of
appeal that the appeal of Jago Bind
(Cr.Appeal (DB) No. 559 of 2007) has
been admitted and he has been granted
bail.
Considering the facts and
circumstances of the case, during
pendency of this appeal, the above
named appellant shall be released on
bail on furnishing bail bond of
Rs.10,000/-(Rupees ten thousand) with
two sureties of the like amount each
to the satisfaction of Shambhu Nath
2
Mishra, Additional Sessions Judge,
Fast Track Court No.II/his successor
court, Bhagalpur in Sessions Trial
No. 591 of 2001/T.R.No. 133 of 2006.
(Shyam Kishore Sharma, J.)
Tahir/- (Dinesh Kumar Singh,J.)