IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.717 of 2011
Jag Mohan Ram And Ors.
Versus
The State Of Bihar
-----------
2/ 24.6.2011 This appeal shall be heard. Call for the lower court
records.
After being convicted under sections 427, 447 and 379
IPC, the maximum sentence of one and half years was inflicted upon
the appellants. They were admitted to provisional bail by FTC I,
Gopalganj in S.T. No. 141 of 1999 / 33 of 2009. The order granting
provisional bail to the appellants, namely, Jag Mohan Ram, Hridaya
Nand Ram, Dharmendra Ram, Kishnath Ram, Radhey Shyam Ram,
Harihar Ram, Chandrama Ram, Chhathu Ram, Sheo Murat Ram,
Jitendra Ram and Adalat Ram is hereby confirmed.
Anil/ ( Dharnidhar Jha, J.)