IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (SJ) No.1146 of 2011
Suman Singh
Versus
The State Of Bihar
----------------------------------
2. 20.10.2011 This appeal shall be heard.
Call for the lower court records.
Regard being had to the findings which appear
in the last few lines of paragraph 11 of the judgment, let the
appellant Suman Singh be directed to be released, during
pendency of this appeal, on furnishing a bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each to the
satisfaction of the trial court, i.e., Additional Sessions Judge,
Fast Track Court-III, Gaya, in Sessions Trial No. 67 of 2009.
As regards the sentence of fine, realisation
thereof shall remain stayed till further orders.
Kanth ( Dharnidhar Jha, J.)