High Court Patna High Court - Orders

Ramashish Singh & Anr. vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Ramashish Singh & Anr. vs The State Of Bihar on 19 July, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR APPL (DB) No 664 of 2011
                           Ramashish Singh & Anr
                                  Versus
                             The State Of Bihar
                                 -----------

2 19.07.2011 This appeal will be heard. Call for the lower Court records.

During pendency of the appeal, the appellants Ramashish

Singh and Ramashankar Singh are directed to be released on bail on each

of them furnishing bonds of Rs 10,000/- (Rupees Ten Thousand) with two

sureties of the like amount each to the satisfaction of Additional Sessions

Judge IV, Rohtas at Sasaram in Sessions Trial No 749 of 1992.

    M.E.H./                                                  (Navaniti Prasad Singh)


                                                            (Ashwani Kumar Singh)