IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.695 of 2009
RAM BARAN PASWAN &ANR
Versus
THE STATE OF BIHAR
-----------
3/ 30.6.2010 We have heard learned counsel for the appellant no. 1 and the
state upon I.A. No. 251 of 2010.
For the reason of the advanced age of the appellant Ram
Baran Paswan over seventy five years, during the pendency of this
appeal, let him be enlarged on bail on furnishing bail bond of
Rs.20,000/ (twenty thousand) with two sureties of the like amount each
to the satisfaction of 2nd Additioal Sessions Judge, Hilsa (Nalanda) in
S.T. No.246 of 1995
(Navin Sinha, J.)
Anil/ ( Dharnidhar Jha, J.)