High Court Patna High Court - Orders

Pairu Das &Amp; Ors vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Pairu Das &Amp; Ors vs State Of Bihar on 2 July, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.752 of 2010
      1. PAIRU DAS, SON OF LATE ROHIN DAS.
      2. ARBIND DAS, SON OF LATE UPENDRA DAS.
      3. BUDDHU DAS, SON OF LATE MISHRI DAS.
         ALL RESIDENT OF VILLAGE-PATHARDA, P.S.-FULLDUMAR, DISTRICT-BANKA.
                                                                      .....Appellants.
                                          Versus
         THE STATE OF BIHAR                                          .....Respondent.
                                         -----------

02/ 02.07.2010 The appeal is admitted.

Call for the lower court records.

The learned lawyer of the appellant has

submitted that the allegation is of general in

nature.

Considering the facts and circumstances of

the case the appellants namely, Pairu Das, Arbind

Das and Buddhu Das, during the pendency of this

appeal, are directed to be released on bail on

furnishing bail bonds of Rs. 10,000/- (ten

thousand) each with two sureties of the like

amount each to the satisfaction of Shri Sunil

Kumar Srivastava, the learned Ist Additional

Sessions Judge/his successor court, Banka in

connection with Sessions Trial No. 186 of 2006.

(Shyam Kishore Sharma, J.)

(Gopal Prasad, J.)
kksinha/