High Court Patna High Court - Orders

Kameshwar Choudhary &Amp; Ors vs State Of Bihar on 9 September, 2010

Patna High Court – Orders
Kameshwar Choudhary &Amp; Ors vs State Of Bihar on 9 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.719 of 2010
                        KAMESHWAR CHOUDHARY & ORS
                                        Versus
                                 STATE OF BIHAR
                                      -----------

4. 9.9.2010 Lower court records have been received.

Heard counsel for the appellants and counsel for

the State.

Counsel for the appellants submits that in the

depositions of the witnesses as discussed in the impugned

judgment, there is general and omnibus allegation of assault

against all the appellants. Considering that, the prayer for bail of

the appellants is allowed.

Let them, namely, Kameshwar Chaudhary, Lallan

Chaudhary and Ghanshyam Chaudhary be directed to be

released, during pendency of this appeal, on bail on furnishing

bonds of Rs. 10,000/-( ten thousand) each with two sureties of

the like amount each to the satisfaction of the trial court, i.e., Ist

Additional Sessions Judge, Kaimur at Bhabua in Sessions Trial

No. 73 of 1997/ 6 of 2005.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth