IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.35 of 2011
1. MD. NAUSHAD
2. MD. BACHCHU
3. MD. VICKY
Versus
THE STATE OF BIHAR
-----------
02/ 17.01.2011 Admit the appeal.
Call for the lower court records.
Counsel for the appellants submits that the
appellants, who have been convicted under Sections 302/34
& 384 of the IPC, are not the assailants of the deceased.
Considering this fact, prayer for bail on behalf of
appellants, namely, Md. Naushad, Md. Bachchu and Md.
Vicky is allowed. During the pendency of this appeal, they
are directed to be released on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) each with two sureties of the like
amount each to the satisfaction of Sessions Judge,
Muzaffarpur in connection with Sessions Trial No. 221 of
2009/ S.Tr. No. 362 of 2009.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/