IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.908 of 2010
MUKHTAR RAM & ANR
Versus
STATE OF BIHAR
-----------
3/ 5.8.2010 This appeal will be heard.
Call for the lower court records of S.T. No. 75 of 2008
from the court of Additional Sessions Judge, F.T.C. IV,
Muzaffarpur.
Both the appellants have been convicted under sections
302 and 120B/34 of the IPC. The deceased is the son of the
appellant no. 1 and brother of appellant no. 2.
Counsel for the appellants submits that except strong
suspicion, there is no evidence to connect these appellants to the
alleged occurrence. There is no direct or circumstantial evidence
against them.
Considering the above fact, prayer of the appellants
Mukhtar Ram and Ram Pravesh Ram for bail is allowed. During the
pendency of the appeal, the appellants above named shall be
released on bail on furnishing bail bond of Rs.10000/(ten thousand)
each with two sureties of the like amount each to the satisfaction of
Additional Sessions Judge, F.T.C. IV, Muzaffarpur in S.T. No. 75 of
2008. Realization of fine shall remain stayed.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)