High Court Patna High Court - Orders

Hari Yadav &Amp; Ors. vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Hari Yadav &Amp; Ors. vs The State Of Bihar on 3 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.133 of 2011
                          HARI YADAV & ORS.
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

02. 03.02.2011 This appeal will be heard.

Call for the L.C.R.

In the facts and circumstances, during the

pendency of the appeal, appellant namely, Hari

Yadav, Prem Yadav and Suresh Yadav are admitted

to bail on furnishing bail bond of Rs.10,000/- (Ten

thousand) each with two sureties of the like amount

each to the satisfaction of Addl. Sessions Judge,

F.T.C. No. III, West Champaran, Bettiah in

connection with S.T. No. 142 of 2001.

The realization of fine imposed on the

appellants shall remain stayed till the disposal of

appeal.

(C.M. Prasad, J.)

Mkr.