IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.675 of 2008
SURENDRA PATEL
Versus
STATE OF BIHAR
-----------
2. 3.7.2008. This appeal is admitted for hearing.
Call for the Lower Court Records.
It appears that all the three deceased died by fire arm shots
inflicted by other accused persons named by the prosecution. The
appellant was allegedly a member of mob carrying a farsa .
In the facts of the case, the prayer of the appellant for bail is
allowed. During the pendency of this appeal, let the appellant,
Surendra Patel, be released on bail on his furnishing bail bond of
Rs.10,000/-(Rupees Ten Thousand) with two sureties of the like
amount each to the satisfaction of 2nd Additional Sessions Judge,
Motihari , East Champaran in connection with Sessions Trial No.1149
of 2006.
The realization of fine from this appellant shall remain
stayed.
(Shiva Kirti Singh,J)
(Abhijit Sinha,J)
P.S.