IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.348 of 2011
1. SANJAY MAHTO
2. RAM SHARAN MAHTO.
--APPELLANTS
Versus
THE STATE OF BIHAR --RESPONDENT
02 23.03.2011
Heard.
Admit.
Call for the lower court records from the
Court of Additional Sessions Judge, Fast Track Court
no.III, Madhubani, in S.T. no. 64 of 2007 arising out of
Babubarhi P.S. Case no.33 of 2004, G.R. no. no. 538 of
2004.
Provisional bail granted to the the appellants
by the Court below is confirmed. They shall remain on
the same, during the pendency of the appeal.
Let this order be communicated to the court
below through FAX at the cost of the appellants.
(Akhilesh Chandra, J.)
AAhmad