High Court Patna High Court - Orders

Haridwar Rai &Amp; Ors vs State Of Bihar on 13 July, 2010

Patna High Court – Orders
Haridwar Rai &Amp; Ors vs State Of Bihar on 13 July, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CR. APP (SJ) No.651 of 2010
                                        HARIDWAR RAI & ORS
                                                   Versus
                                            STATE OF BIHAR
                                                  -----------

2. 13.07.2010 This appeal will be heard.

Call for Lower Court Records.

In view of there being allegation of firing and conviction of

appellant Satyendra Singh under Section 27 of the Arms Act, his

prayer will be considered after receipt of the L.C.R.

In the facts and circumstances of the case, during the

pendency of the appeal the appellant, namely, 1. Haridwar Rai, 2.

Babban Rai and 3. Bipin Rai 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 the Additional Sessions Judge, Fast

Track Court No.II, Rohtas at Sasaram, in Sessions Trial No. 596 of

1997/Tr. No.281 of 2009.

(C.M. Prasad, J.)

Ravi/-