High Court Patna High Court - Orders

Ganesh Yadav &Amp; Ors. vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Ganesh Yadav &Amp; Ors. vs The State Of Bihar on 7 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CR. APP (SJ) No.409 of 2011
      GANESH YADAV, RAWAT YADAV & BIRENDRA YADAV @ BILENDRA YADAV
                                   Versus
                            THE STATE OF BIHAR
                                -----------

02. 07.04.2011. This appeal shall be heard. Call for

the Lower Court Records.

As regards the prayer for bail

considering the evidence including that of

the doctor and the contention that the

appellants were all along on bail prior to be

convicted, during the pendency of this

appeal, let the above named three appellants

be released from custody on furnishing bond

of Rs.10,000/-(ten thousand)each with two

sureties of the like amount each to the

satisfaction of Additional District &

Sessions Judge, F.T.C.III, Jamui in Sessions

Trial No.697 of 1997 arising out of Khaira

P.S.Case No.105 of 1993, G.R.Case No.926 of

1993.

As regards the sentence of fine,

realization thereof shall remain stayed till

further orders.

B.Kr.                                     ( Dharnidhar Jha,J.)