IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.996 of 2010
BHAGWAT VISWAS & ORS
Versus
STATE OF BIHAR
-----------
02 24.08.2010 This appeal will be heard.
Call for the Lower Court Records of Sessions
Trial No. 663 of 2007, Tr. No. 92 of 2009 from the
Court of Addl. Session Judge, Fast Track Court No. 2,
Purnea.
Counsel for the appellants submits that these
three appellants are not the assailant of the deceased.
Considering this fact, prayer for bail on behalf
of the appellants, namely, Bhagwat Viswas, Maheshwar
Viswas, Parmeshwar Viswas, is allowed. During
pendency of the appeal, the above-named appellants
are directed to be released on bail on furnishing bail
bond of Rs. 10,000/- (ten thousand) each with two
sureties of the like amount each to the satisfaction of
Additional Session Judge, Fast Track Court No. 2,
Purnea in Sessions Trial No. 663 of 2007, Tr. No. 92 of
2009.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
SKM (Shyam Kishore Sharma, J.)