IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.729 of 2010
DUKHANTI BIND & ANR
Versus
STATE OF BIHAR
-----------
3 02.11.2010 Bail prayer of the appellants heard after receipt of lower
court records.
Learned counsel for the appellants submits that any
grievous injury, more so on any vital part of the body, is not alleged. It
is also submitted that the appellants were on bail during the trial.
In the facts and circumstances of the case, during the
pendency of this appeal, appellants (1) Dukhanti Bind and (2) Sahendu
Bind are admitted to bail on their furnishing bail bond of Rs.10,000/-
(ten thousand) each with two sureties of the like amount each to the
satisfaction of the trial court, i.e. Addl. Sessions Judge, F.T.C.-III,
Kaimur at Bhabua in S.T.No. 38 of 206/173 of 2009.
Jay/ (C. M . Prasad, J.)