High Court Patna High Court - Orders

Sanjeevan Kumar @ Ram Sanjivan @ … vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Sanjeevan Kumar @ Ram Sanjivan @ … vs The State Of Bihar on 29 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.912 of 2011
     Sanjeevan Kumar @ Ram Sanjivan @ Sanjivan Kumar @ Sanjivan Mahato,
son of Ramshresth Mahato, resident of village-Nanpur, P.S.-Nanpur, District-
Sitamarhi.
                                             Versus
                                    The State Of Bihar .
                                           -----------

2. 29.07.2011 This application will be heard alongwith Cr.

Rev. Nos.660/11 and 786/11, as the petitioners of all these

revision applications were convicted and sentenced vide

judgment and order dated 17.07.2010 passed by the

learned S.D.J.M, Pupri at Sitamarhi in G.R.No.535/06,

T.R.No.366 of 2010.

During the pendency of this application, the

petitioner is directed to be released on bail on furnishing

bail bonds of Rs.10,000/- with two sureties of the like

amount each to the satisfaction of learned Sub-Divisional

Judicial Magistrate, Pupri at Sitamarhi in G.R.No.535/06,

T.R.No.366 of 2010 arising out of Nanpur P.S. Case

No.110 of 2006 and the realization of the fine imposed

against the petitioner will also remain stayed.

V.K. Pandey                                ( Amaresh Kumar Lal, J.)