High Court Patna High Court - Orders

Md. Samim & Ors. vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Md. Samim & Ors. vs The State Of Bihar on 28 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.858 of 2011
                                  Md. Samim & Ors.
                                         Versus
                                  The State Of Bihar
                                       -----------

2. 28.7.2011 This appeal shall be herd.

Call for the lower court records.

As regards the prayer for bail of the appellants,

after being convicted under different Sections of the Indian

Penal Code and directed to suffer imprisonments for different

terms, three years rigorous imprisonment in maximum, all the

appellants have been admitted to provisional bail by order

passed on 8.6.2011 by 4th Additional Sessions Judge,

Madhepura, in Sessions Trial No. 38 of 1997.

The provisional bail granted to all the appellants,

namely, Md.Samim, Md. Jamal, Nur Mohammad, Abdul Sakur,

Md. Isha, Md.Tahir, Md. Mustkin, Md. Asfaque, Md. Mustafa,

Md. Mansur, Md. Jaiem, Md. Usman, Md. Jabair, and Md.

Mehrul, in the above noted case is hereby confirmed.

     Kanth                                           ( Dharnidhar Jha, J.)