Patna High Court – Orders
Ram Bahadur Singh vs The State Of Bihar on 16 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.679 of 2011
RAM BAHADUR SINGH
Versus
THE STATE OF BIHAR
-----------
02/ 16.06.2011 Heard learned counsel for the appellant and learned
counsel for the State.
This appeal will be heard. Admit.
Call for the lower court records.
During the pendency of this appeal, let the sole
appellant, namely, Ram Bahadur Singh be enlarged on bail on
executing bail bond of Rs.10,000.00 (ten thousand) with two
sureties of the like amount each to the satisfaction of the trial court
i.e. the Additional District and Sessions Judge, FTC-IV, Lakhisarai
in connection with Sessions Trial No. 995A/97. Realization of fine
from the appellant as per the impugned judgment shall also remain
stayed.
MPS/ ( S. N. Hussain, J. )