IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.238 of 2011
1. MITHU MAHTO, son of Bhola Mahto
2. Dobraj Mahto, son of Late Geno Mahto
3. Ganesh Mahto, son of Ramlal Mahto @ Ramu Mahto
4. Jhari Mahto, son of late Ramlal Mahto @ Ramu Mahto
5. Janki Mahto, son of late Bhikhlal Mahto
6. Jagdish Mahto, son of late Bhikhlal Mahto
7. Bengali Mahto, son of late Amrit Mahto
8. Jejo Mahto, son of Late Amrit Mahto
9. Megho Mahto, son of Late Geno Mahto
All resident of village Indodih, P.S.-Chakai, District-Jamui
---- Appellants
Versus
THE STATE OF BIHAR ........ Respondent
-----------
2/- 03.03.2011 This appeal shall be heard.
Call for the Lower Court Records.
The appellants on account of being convicted
under sections 3(1)(X) of the S.C./S.T. Act have been inflicted
rigorous imprisonment for six months each but they are already
on bail granted by the court below.
The order of bail passed by learned court below in
favour of the appellants is hereby confirmed.
(Dharnidhar Jha, J.)
Ashwini/-