High Court Patna High Court - Orders

Nathuni Sah &Amp; Anr. vs The State Of Bihar on 6 April, 2011

Patna High Court – Orders
Nathuni Sah &Amp; Anr. vs The State Of Bihar on 6 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (SJ) No.394 of 2011
                              NATHUNI SAH & ANR.
                                        Versus
                              THE STATE OF BIHAR
                                      -----------

2. 6.4.2011 This appeal shall be heard.

Call for the lower court records.

The appellants were convicted under Sections

323,324,341 and 447 of the Indian Penal Code and sentenced to

different terms of imprisonment and maximum with three years

under Section 324 of the Penal Code as a result of which the trial

court itself has granted provisional bail to them, as may appear

from the order dated 28.2.2011. The order of provisional bail

was extended to 13.4.2011 on 23.3.2011.

The provisional bail granted to the appellants,

namely, Nathuni Sah and Sachindra Sah by the trial court, i.e.,

Additional Sessions Judge, Fast Track Court-IV, Gopalganj, in

Sessions Trial No. 269 of 2006/95 of 2009 is hereby confirmed.

        Kanth                                        ( Dharnidhar Jha, J.)