High Court Patna High Court - Orders

Sukat Sah &Amp; Ors vs State Of Bihar on 5 April, 2011

Patna High Court – Orders
Sukat Sah &Amp; Ors vs State Of Bihar on 5 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.707 of 2010
                                  SUKAT SAH & DARSAN SAH
                                       Versus
                                   STATE OF BIHAR
                                    -----------

04. 05.04.2011. Heard.

The prayer for bail of appellants Sukat Sah and Darsan Sah

was earlier dismissed by order dated 15.09.2010 and by the same order

two ladies appellants, namely, Fulena Devi and Anita Devi were

admitted to bail. After having been referred to the evidence of Paras

Sah, P.W.6 in paragraph-14, the court finds that he was stating to the

trial court that his daughter was never complaining of any illtreatment

or torture to him by the appellants.

Considering that evidence, during the pendency of this

appeal, let the above named two 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 Additional District &

Sessions Judge, Fast Track Court No.I, Bettiah, West Champaran in

Sessions Trial No.108 of 2008 arising out of G.R.Case No.572 of 2007.

As regards the sentence of fine, realization thereof shall

remain stayed till further orders.

B.Kr.                                         ( Dharnidhar Jha,J.)