IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.919 of 2010
NAWAL RAI & ORS
Versus
STATE OF BIHAR
-----------
2. 16.09.2010 This appeal will be heard.
Issue notice and call for lower court records.
In the facts and circumstances of the case, during the
pendency of this appeal, appellants(1) Nawal Rai, (2) Shivnath
Rai, (3) Ram Swaroop Rai, (4) Ram Ashish Rai @ Ram Ashish
Mahto, (5) Rameshwar Rai, (6) Ram Babu Rai, (7) Kishori Rai,
(8) Ram Ekwal Paswan and (9) Dhrub Sah are admitted to bail on
their finishing bail bond of Rs.10,000/- (ten thousand) each with
two sureties of the like amount each to the satisfaction of the trial
court, i.e. Addl. Sessions Judge, F.T.C.III, Sitamarhi S.T.No. 85 of
1995/311 of 2002.
Jay/ (C. M . Prasad, J.)