High Court Patna High Court - Orders

Lallan Choudhary & Anr. vs The State Of Bihar on 18 August, 2011

Patna High Court – Orders
Lallan Choudhary & Anr. vs The State Of Bihar on 18 August, 2011
         Patna High Court CR. APP (DB) No.817 of 2011 (2) dt.18-08-2011




                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Appeal (DB) No.817 of 2011
                   ======================================================

1. Lallan Choudhary, son of Late Ram Adhin Chaudhary

2. Birendra Chaudhary @ Birender Kumar, son of Dr. Prabhu Nath
Chaudhary
…. …. Appellant/s
Versus
The State Of Bihar …. …. Respondent/s
======================================================
CORAM: HONOURABLE MR. JUSTICE SHYAM KISHORE HARMA
AND
HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

2 18-08-2011 This appeal is admitted for hearing.

Call for the lower court’s record.

Though three persons have been convicted but the

allegation of causing the explosion, which proved fatal, is

against Prabhu Nath Chaudhary, who is not the appellant herein.

Considering the facts aforesaid, the above named

appellants, during the pendency of this appeal, are directed to be

released on bail in Sessions Trial No. 126 of 1989 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. V, Siwan and realization

of fine against the appellant shall also remain stayed.

(Shyam Kishore Sharma, J)

Prabhakar Anand/- (Sheema Ali Khan, J)