IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.957 of 2010
1. RAM SWARATH SHARMA
2. RAM PUKAR SHARMA
Versus
STATE OF BIHAR
-----------
02/ 11.08.2010 Admit the appeal.
Call for the lower court records.
Both the appellants have been convicted for
offence under Section 302/149 of the IPC.
Counsel for the appellants submits that as per the
allegation Appellant No. 1 Ram Swarath Sharma was
armed with Farsa and Appellant No. 2 Ram Pukar Sharma
was armed with knife. The medical evidence discussed in
para 12 of the judgment indicates that none of injuries
were caused by the weapons, which the appellants were
holding.
Considering these facts, prayer for bail on behalf
of appellants, namely, Ram Swarath Sharma and Ram
Pukar Sharma is allowed. During the pendency of this
appeal, they are directed to be released on bail on
furnishing bail bond of Rs.10,000/- (ten thousand) each
with two sureties of the like amount each to the
satisfaction of Additional Sessions Judge, Fast Track
-2-
Court No. II, Vaishali at Hajipur in connection with
Sessions Trial No. 231 of 2004/508 of 2007.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/