Patna High Court – Orders
Surendra Mahto vs The State Of Bihar on 2 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.658 of 2008
SURENDRA MAHTO
Versus
THE STATE OF BIHAR
-----------
2/ 2-July-08 This appeal is admitted for hearing. Call
for the lower court records.
It has been submitted that firing upon
deceased was done only by co-accused, Anil Mahto
and the appellant is named only as member of the
unlawful assembly.
In view of the aforesaid submission,
prayer for bail is allowed. During the pendency of
this appeal, let appellant Surendra Mahto be
released on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like amount
each to the satisfaction of Additional Sessions
Judge, Fast Track Court-V, Begusarai in Sessions
Trial No.243/97.
Realization of fine from the appellant
shall remain stayed.
(Shiva Kirti Singh,J.)
perwez (Abhijit Sinha,J.)