IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.391 of 2011
1. KARI JHA @ KALI KANT JHA @ KALI JHA
2. BHRAMAR JHA &
3. MUNNA JHA
Versus
THE STATE OF BIHAR
-----------
02. 05.04.2011. Heard Sri Krishna Prasad Singh, learned senior counsel
appearing for the appellants, Sri Diwakar Prasad Singh, learned counsel
for the Informant and also heard the learned A.P.P. for the State.
This appeal shall be heard. Call for the Lower Court
Records.
There is general and omnibus allegation against the
appellants of assaulting the informant. It is true that the evidence also
indicates that a blow with Dabia was also given but that is not specified
against any one.
During the pendency of this appeal, let the above named
three appellants be released from custody on furnishing bond of
Rs.10,000/-(ten thousand)each with two sureties of the like amount
each to the satisfaction of Sri Krishna Gopal Diwedi, Additional
Sessions Judge-I, Saharsa in Sessions Trial No.137 of 2005 arising out
of Sonbersa P.S.Case No.05 of 2005, G.R.No.21 of 2005.
As regards the sentence of fine,
realization thereof shall remain stayed till
further orders.
B.Kr. ( Dharnidhar Jha,J.)