IN THE HIGH COURT OF JUDICATURE AT PATNA Criminal Appeal (DB) No.764 of 2011 Raj Kumari Devi Versus The State Of Bihar with Criminal Appeal (DB) No.850 of 2011 Neta Das @ Raju & Ors. Versus The State Of Bihar 3 16.9.2011
Heard learned counsel for the appellants and the
counsel appearing on behalf of the State.
Appellant Raj Kumari Devi is said to be the order
giver whereas there is a specific allegation of assault on the
deceased by Ganga Das who is said to have given a Farsa
blow whereas Rajbali assaulted with Lathi. There is one injury
which is said to be by hard blunt substance.
Considering the aforesaid facts, appellant Raj
Kumari Devi of Cr. Appeal (DB) No. 764/2011 and appellants
Neta Das @ Raju and Ganga Das of Cr. Appeal (DB) No. 850
of 2011 are directed to be released on bail in S.T. No.
415/2006 on furnishing bail bonds of rupees ten thousand each
with two sureties of the like amount each to the satisfaction of
the Sessions Judge, Vaishali at Hajipur.
haque (Shyam Kishore Sharma, J) ( Sheema Ali Khan, J.)
Leave a Reply