IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.925 of 2011
Nuneshwar Tanti & Ors.
Versus
The State Of Bihar
-----------
2/ 18.8.2011 This appeal shall be heard. Call for the lower court
records.
After being convicted for the offence under sections 341,
323 and 504 IPC and sentenced to undergo SI for one year in the
maximum, the appellants Nuneshwar Tanti, Rajo alias Rajendra
Tanti and Sugdeo Tanti have been granted provisional bail by
Additional Sessions Judge (FTC – II), Jamui in S.T. No. 755 of
2002 by order dated 30.7.2011, which order of provisional bail is
hereby confirmed.
Anil/ ( Dharnidhar Jha, J.)