IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1111 of 2010
KALTU RAI & ORS
Versus
STATE OF BIHAR
-----------
2/ 23.9.2010 This appeal will be heard.
Call for the lower court records of S.T. No. 209 of 2008
from the court of 3rd Additional Sessions Judge, Vaishali at Hajipur.
All the four appellants have been convicted for the offence
under sections 302/34 of the IPC.
Counsel for the appellants submits that the prosecution
case indicates that it was Chhechhan Rai who fired at the deceased.
So far these appellants are concerned, they are said to be order giver.
Considering this fact, prayer of the appellants for bail is
allowed. During the pendency of this appeal, let the appellants Kaltu
Rai, Ayodhaya Rai, Sunder Rai and Rana Rai be released on bail on
furnishing bail bond of Rs.10000/(ten thousand) each with two
sureties of the like amount each to the satisfaction of 3rd Additional
Sessions Judge, Vaishali at Hajipur in S.T. No. 209 of 2008.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)