IN THE HIGH COURT OF JUDICATURE AT PATNA CR. APP (SJ) NO.982 OF 2011 BRIJ NANDAN THAKUR, RAMPRAVESH THAKUR, NAVLESH THAKUR, SURENDRA THAKUR, KRISHNA THAKUR & BINDA THAKUR. VERSUS THE STATE OF BIHAR -----------
02. 06.09.2011. This appeal shall be heard. Call for
the Lower Court Records.
As regards the prayer for bail, it
may be true that the appellants have also
been alleged to be armed with lathi and brick
pieces but there is direct allegation against
Paras Thakur(since dead)who had fired the
shot which hit Birendra Thakur in his right
thigh. The contention further is that the
appellants were all along on bail and further
that some of the appellants were also injured
and had been hospitalized and has been
treated by the same doctor who had referred
them also to Patna Medical College Hospital
for treatment of the injuries.
Considering the submissions and
evidence, during the pendency of the appeal,
let the above named six appellants be
released on bail on furnishing bond of
Rs.10,000/-(ten thousand)each with two
sureties of the like amount each to the
satisfaction of Additional District &
2
Sessions Judge, Fast Track Court No.V, Saran
at Chapra in Sessions Trial No.2007 of 1994
arising out of Maker P.S.Case No.08 of 1993,
G.R.Case No.651 of 1993.
As regards the sentence of fine, the
realization thereof shall remain stayed till
further orders.
B.Kr. ( Dharnidhar Jha,J.)