IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.903 of 2011
1. Navin Rai, son of Ram Chandra Rai.
2. Anil Rai, son of Ram Chandra Rai
3. Shyam Chandra Rai, son of Late Jagat Rai.
4. Raj Kishor Rai, son of Brij Nandan Rai.
(All residents of village-Pakariya, P.S.-Parihar, District- Sitamarhi)
...........Petitioners
Versus
The State Of Bihar
..........Opposite Party
-----------
6. 27.09.2011 Heard the learned counsel for both the parties
on the point of bail.
L.C.R. has already been received.
During the pendency of this application, the
petitioners are directed to be released on bail on furnishing
bail bonds of Rs.10,000/-each with two sureties of the like
amount each to the satisfaction of the learned 2nd Assistant
Sessions Judge, Sitamarhi in Sessions Trial No.278/2002,
G.R. No.1292/2001 arising out of Parihar P.S. Case
No.55/2001.
V.K. Pandey ( Amaresh Kumar Lal, J.)