IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.789 of 2011
Sk. Mustakim & Anr.
Versus
The State Of Bihar
-----------
2/ 12.7.2011 This appeal shall be heard. Lower court records have been
called for in Cr. Appeal (SJ) No. 779 of 2011.
Regard being had to the fact that other similarly situated
co-convicts have been granted bail by order dated 8.7.2011 passed
in the above mentioned criminal appeal, during the pendency of the
appeal, let appellants Sk. Mustakim and Sk. Budhu be released on
bail on furnishing bail bond of Rs.10000/(ten thousand) each with
two sureties of the like amount each to the satisfaction of Additional
Sessions judge FTC 5, Bhagalpur in S.T. No. 193 of 2003.
As regards sentence of fine, realization thereof shall
remain stayed during pendency of appeal.
Anil/ ( Dharnidhar Jha, J.)