IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (SJ) No.1192 of 2011
Sanjit Sada @ Sandeep Sada
Versus
The State Of Bihar
----------------------------------
2. 16.11.2011 This appeal shall be heard.
Call for the lower court records.
Regard being had to the evidence and nature
thereof, let the appellant Sanjit Sada alias Sandeep Sada be
directed to be released, during pendency of this appeal, on
furnishing a bond of Rs. 10,000/-(ten thousand) with two
sureties of the like amount each to the satisfaction of the trial
court, i.e., Additional Sessions Judge, Fast Track Court VI,
Saharsa, in Sessions Trial No. 260 of 2010.
As regards the sentence of fine, realisation
thereof shall remain stayed till further orders.
Kanth ( Dharnidhar Jha, J.)