High Court Patna High Court - Orders

Murari Sharma vs The State Of Bihar on 8 July, 2008

Patna High Court – Orders
Murari Sharma vs The State Of Bihar on 8 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.663 of 2008
                                   MURARI SHARMA
                                          Versus
                                 THE STATE OF BIHAR
                                        -----------

3 08.07.2008 This appeal is admitted for hearing.

Call for the Lower Court Records.

It has been submitted that the allegation of firing at the

deceased is confined against co-accused, Din Bahor Paswan and

Guthali Paswan.

In the facts of the case, prayer for bail of the appellant is

allowed. During pendency of this appeal, let appellant Murari Sharma,

be released on bail on furnishing bail bond of Rs.10,000/- with two

sureties of the like amount each to the satisfaction of the trial court

,i.e. Ist Addl.Sessions Judge, Rohtas at Sasaram in Sessions Trial

No.350/76 of 2005/2005.

( Shiva Kirti Singh , J)

( Abhijit Sinha, J)

NKS/-