High Court Patna High Court - Orders

Ganga Das &Amp; Ors vs The State Of Bihar on 20 July, 2010

Patna High Court – Orders
Ganga Das &Amp; Ors vs The State Of Bihar on 20 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    CR. APP (DB) No.863 of 2010
          1. GANGA DAS, SON OF PHAGU DAS.
          2. GANDHI DAS, SON OF LATE THITHAR DAS.
          3. RAJENDRA DAS, SON OF NATHUNI DAS.
          4. NATHUNI DAS, SON OF LATE BHARAT DAS.
          5. SUBHASH DAS, SON OF LATE LAGU DAS.
          6. KAILASH DAS, SON OF PHAGU DAS.
               ALL RESIDENT OF VILLAGE - PATHADDA, P.S.
               AMARPUR (FULLIDUMAR), DISTRICT - BANKA
                                   ................ APPELLANTS.

                            Versus
          THE STATE OF BIHAR        ................ RESPONDENT.
                           -----------

02/ 20.07.2010 This appeal is admitted for hearing.

Call for the Lower Court Records.

It has been submitted that the allegations and

evidence against these six appellants are of general nature

and other convicts Pairu Das, Arbind Das and Buddhu Das

have been admitted to bail in Cr. App. (DB) No. 752 of

2010.

Let this appeal be tagged with Cr. App. (DB)

No. 752 of 2010.

Considering the facts and circumstances of the

case, during the pendency of this appeal, the above named

appellants are directed to be released on bail on furnishing

bail bonds of Rs.10,000/-(ten thousand) each with two
2

sureties of the like amount each to the satisfaction of Sri

Sunil Kumar Srivastava, Ist Additional District & Sessions

Judge, Banka / his successor court in connection with S.

Tr. No. 186 of 2006.

(Shyam Kishore Sharma, J.)

(Gopal Prasad, J.)
Kundan