IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.402 of 2011
SK. SHAHJAZ, SK.MERAZ, SK.AASHIK, AND SK.KUDAL
Versus
THE STATE OF BIHAR
-----------
02. 07.04.2011. This appeal shall be heard. Call for the
Lower Court Records.
As regards the prayer for bail, it was
contended by Sri Baxi S.R.P.Sinha, learned senior
counsel appearing on behalf of the appellants that
there was omnibus allegation in the FIR but in
evidence witnesses have stated that it was Sk.
Ahmad who gave a farsa blow on the head of one of
the injured but there was no farsa blow recorded
by the doctor. In addition to that it was
contended that Sk.Ahmad is not the appellant.
Regard being had to the contention, during
the pendency of this appeal, let the above named
four appellants be released from custody on
furnishing bond of Rs.10,000/-(ten thousand)each
with two sureties of the like amount each to the
satisfaction of 2nd Additional Sessions Judge,
Bagaha, District-West Champaran in Sessions Trial
No.658 of 2005/272 of 2009 arising out of Bagaha
P.S.Case No.137 of 2004, G.R.Case No.520 of 2004.
B.Kr. ( Dharnidhar Jha,J.)