High Court Patna High Court - Orders

Sintu Bind & Anr vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Sintu Bind & Anr vs The State Of Bihar on 18 October, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Appeal (DB) No.993 of 2011
                   1.

Sintu Bind, Son of Bhonu Bind, residents of Village- Srichandpur, P.S.
Harnaut, District-Nalanda.

2. Sudama Bind, Son of Resha Bind, resident of Village-Narsanda, P.S.
Chandi, District- Nalanda…………………………………..Appellants.

Versus
The State of Bihar……………………………………….Respondent.

2. 18.10.2011. Heard learned counsels for the appellants and the

State.

Admit.

Call for the lower court record.

Considering the fact that the appellants happen to be

the younger brother and paternal uncle(Fufa) of husband of the

victim and the fact that marriage was performed in 2004 when

the occurrence took place in 2006, let the appellants, above

named, be released on bail during the pendency of the appeal, on

furnishing bail bond of Rs. 10,000/-(Ten Thousand)each with

two sureties of the like amount each to the satisfaction of the

learned Additional Sessions Judge, Fast Track Court No. 2,

Nalanda at Bihar Shariff in connection with Sessions Trial No.

62 of 2011 and realization of fine, as imposed upon the

appellants, shall also be stayed.



                                                                (Shyam Kishore Sharma,J)



          U. K.                                                   ( Dinesh Kumar Singh, J)