High Court Patna High Court - Orders

Gopal Mahato & Ors. vs The State Of Bihar on 3 November, 2011

Patna High Court – Orders
Gopal Mahato & Ors. vs The State Of Bihar on 3 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CRIMINAL APPEAL (DB) NO.816 OF 2011
                1. GOPAL MAHATO SON OF MATHURA MAHATO
                2. NEPAL MAHATO SON OF MATHURA MAHATO
                3. DHORHA MAHATO SON OF LAKHAN MAHATO
                ALL R/O VILLAGE- CHAINPUR, P.S.- DARIHAT, DISTRICT-
                ROHTAS AT SASARAM
                                           VERSUS
                                 THE STATE OF BIHAR
                               ----------------------------------

4 03/11/2011 This matter has been placed for

consideration of prayer for bail of the appellants after

receipt of the lower court records.

Since the accusation of assault is against

several persons and other convicts have been

admitted to bail, let the appellants above named,

during the pendency of this appeal, be released on

bail on furnishing of bail bonds of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to

the satisfaction of Sri Arun Kumar Sharma, Additional

Sessions Judge, F.T.C. No. V/his successor Court,

Rohtas at Sasaram in Sessions Trial No. 432 of 2006

and realization of fine against them shall also remain

stayed.

(Shyam Kishore Sharma, J.)

(Dinesh Kumar Singh, J.)
avin