IN THE HIGH COURT OF JUDICATURE AT PATNA
CR APPL (DB) No 533 of 2010
Ram Naresh Rai & Ors
Versus
State Of Bihar
-----------
4 02.08.2011 I A No 1573 of 2011
In view of the observation as made in order dated
19.07.2010 and after having heard the learned counsel for the
appellant No 1 Ram Naresh Rai, we direct that during pendency of
appeal, he shall be released on bail on his furnishing bonds of Rs
10,000/- (Rupees Ten Thousand) with two sureties of the like
amount each to the satisfaction of Additional Sessions Judge III,
Muzaffarpur in Sessions Trial No 10 of 2006/409 of 2006/507 of
2006.
I A No 1573 of 2011 stands disposed of.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)