IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (SJ) No.1021 of 2011
Dinesh Rabidas & Anr.
Versus
The State Of Bihar
----------------------------------
2. 9.9.2011 This appeal shall be heard.
Call for the lower court records.
Considering the evidence that the appellants
after having put down the deceased on the ground assaulted
him with fists and slaps and further considering that the kidney
of the deceased was found ruptured which could not be on that
account, as per submission, let both the appellants, namely,
Dinesh Rabidas and Ganesh Ravidas be directed to be
released, during pendency of this appeal, on furnishing bonds
each of Rs. 10,000/-( ten thousand) with two sureties of the
like amount each to the satisfaction of the trial court, i.e.,
Additional Sessions Judge, Fast Track Court-IV, Sheikhpura,
in Sessions Trial No. 824 of 2010/22 of 2011.
As regards the sentence of fine, realisation
thereof shall remain stayed till further orders.
Kanth ( Dharnidhar Jha, J.)