IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1080 of 2010
SRI NIWAS SONAR @ SRI NIWAS SAH & ORS
Versus
STATE OF BIHAR
-----------
03. 01.12.2010 Lower Court Records has been
received.
The counsel for the appellants submits
that the specific evidence is there against
Gorakh Ram, from whose possession some
objectionable articles were recovered. So far
these appellants are concerned, no specific
evidence has come against them to show that
either any recovery was made from their
possession or they have fired at the Police
Personnels.
Considering this fact, the prayer for bail
on behalf of the appellants, namely, Sri Niwas
Sonar @ Sri Niwas Sah; Nand Lal Sah; Mahendra
Ram; Rajeshwar Ram; Santosh Sah; Vishwanath
Sah; Laxaman Sah; Chandan Sonar @ Chandan
Soni; and Rajendra Ram is allowed. During
pendency of the appeal, the above-named
appellants are directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like
2
amount each to the satisfaction of 2nd Additional
Sessions Judge, Bhojpur, Ara in connection with
Sessions Trial No. 449 of 2006.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM