IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1393 of 2010
SITA DEVI AND ANR.
Versus
THE STATE OF BIHAR
-----------
2/ 20.12.2010 This appeal will be heard.
Call for the lower court records of S.T. No. 733 of 1988
from the court of Additional Sessions Judge – II, Patna City, Patna.
The age of the appellant no. 1 Sita Devi has been recorded
in the impugned judgment as 80 years.
Counsel for the appellant submitted that she is suffering
from many ailments.
Considering this fact, prayer on behalf of the appellant no.
1 is allowed. During the pendency of the appeal, appellant no. 1
Sita Devi is directed to be released on bail on furnishing bail bond of
Rs.10000/(ten thousand) with two sureties of the like amount each to
the satisfaction of Additional District & Sessions Judge II, Patna
City, Patna in S.T. No. 733 of 1988.
Prayer on behalf of appellant no. 2 Saroj Kumar Sinha
will be considered on receipt of the lower court records.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)