IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1010 of 2010
ENAMUL
Versus
STATE OF BIHAR
-----------
02/ 30.08.2010 Admit the appeal.
Call for the lower court records.
Appellant has been convicted for offence
under Sections 302, 147 & 149 of the IPC and
sentenced for life with fine of Rs.2,000/-.
Counsel for the appellant submits that
there is general and omnibus allegation of assault
against all named accused including this
appellant. There is no specific overt act against
him.
Considering this fact, prayer for bail on
behalf of appellant, namely, Enamul is allowed.
During the pendency of this appeal, he is directed
to be released on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) with two sureties of
the like amount each to the satisfaction of
2
Additional Sessions Judge, Fast Track Court No.
IV, Purnea in connection with Sessions Trial No.
817 of 2005/ Trial No. 62 of 2006.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/