IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.947 of 2010
1. MUNNA MAHTO
2. BINOD KUMAR @ HERO HONDA
Versus
STATE OF BIHAR
-----------
02/ 06.08.2010 Admit the appeal.
Call for the Lower Court Records.
Appellants have been convicted for offence under
Sections 302/34 & 337/34 of the IPC.
Considering the evidence being general and
omnibus against all the accused, prayer for bail on behalf of
appellants Munna Mahto and Binod Kumar @ Hero Honda
is allowed. During the pendency of this appeal, he is
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 Additional Sessions Judge
VI, Patna in connection with Sessions Trial No. 825 of
2002.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/