IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.173 of 2010
BINAY KUMAR SON OF LATE FAGGU LAL, R/O-
KALIASTHAN, P.S.- HLSA, DISTRICT- NALANDA
Versus
STATE OF BIHAR
-----------
4 14/07/2010 I.A. No. 1311 of 2010 has been filed for
staying the realization of fine imposed on the above
named appellant.
Considering the facts and circumstances of
the case, I. A. No. 1311 of 2010 is allowed and during
the pendency of this appeal, realization of fine imposed
on the appellant vide judgment of conviction and order
of sentence dated 18the and 19th January, 2010 passed
in Sessions Trial No. 720 of 2003 by the learned 2nd
Additional Sessions Judge, Hilsa Nalanda shall remain
stayed.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
avin