High Court Patna High Court - Orders

Sanjeev Kumar Sah &Amp; Anr. vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Sanjeev Kumar Sah &Amp; Anr. vs The State Of Bihar on 13 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CR. APP (DB) No.306 of 2011
                1. SANJEEV KUMAR SAH
                2. BRAHMDEV SAH
                                 Versus
                           THE STATE OF BIHAR
                              -----------

02/ 13.04.2011 This appeal will be heard.

Call for lower court records.

Arguing for bail, learned counsel for

the appellants has submitted that though the

allegation is of causing sharp cutting

injuries but the doctor has opined that all

the injuries of the deceased were caused by

hard and blunt substance.

During the pendency of this appeal,

the above named appellants are directed to be

released on bail on furnishing bail bonds of

Rs.10,000/-(ten thousand) each with two

sureties of the like amount each to the

satisfaction of Shahid Khan, Additional

Sessions Judge, Fast Track Court No.II,

Madhubani in Sessions Trial No. 844 of 2006.

( Shyam Kishore Sharma, J. )

( Gopal Prasad, J.)
Tahir/-