IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.811 of 2010
1. Harendra Rai, Son of Sri Rajmunni Rai, Resident of Village - Panapur, P.S. -
Kargahar, District - Rohtas.
2. Nanhko Kuer @ Nankho Kuer, wife of Late Ram Sanehi Rai, Resident of
village - Turki, P.S. - Kudra, District - Kaimur.
...................... Appellants.
Versus
THE STATE OF BIHAR ....................... Respondents.
-----------
02/ 12.07.2010 This appeal is admitted for hearing.
Call for the Lower Court Records.
Heard Sri Kanhaiya Prasad Singh the learned Senior
Advocate for the appellants on the prayer for bail.
It has been submitted that there is general allegation against
all the five named accused persons that due to their firing one person died
but he has drawn our attention at paragraph 23 of the judgment and it has
been submitted that P.W. 4 has stated that the firing was made by Raj
Narayan Rai which proved fatal.
Prayer for bail of the appellants has been opposed by Sri
Lala Kailash Bihari Prasad appearing on behalf of the State.
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 sureties of the like amount each to the satisfaction of Sri
Viond Kumar, Additional Sessions Judge, FTC No. II / his successor
Court, Rohtas at Sasaram in connection with Sessions Trial No. 211 of
2003 / 354 of 2009.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
Kundan