High Court Patna High Court - Orders

Talewar Tanti & Ors. vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Talewar Tanti & Ors. vs The State Of Bihar on 25 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Revision No.606 of 2011
                     1. Talewar Tanti
                     2. Banbari Tanti, Both Sons of Late Hulash Tanti, All resident of
                        Village-Daulatpur, P.S.-Jamui, District-Jamui.
                                                                   .....Petitioners.
                                                     Versus
                        The State of Bihar                         .....Opposite Party.
                                        ----------------------------------

03/ 25.08.2011 This application will be heard.

Admit.

During pendency of this application

the above named Petitioner No. 1 and 2 are

directed to be released on bail on furnishing

bail bonds of Rs. 7,000/- (seven thousand) each

with two sureties of the like amount each to

the satisfaction of the learned 2nd Assistant

Sessions Judge, Jamui in connection with

Sessions Trial No. 604 of 1989, arising out of

Jamui P.S. Case No. 132 of 1988/G.R. Case No.

924 of 1988.

(Amaresh Kumar Lal, J.)
kksinha/-