IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1201 of 2010
BIPIN SINGH @ BIPIN KUMAR SINGH
Versus
THE STATE OF BIHAR
with
CR. APP (SJ) No.10 of 2011
SANTOSH KUMAR SINGH @ SANTOSH kUMAR
Versus
THE STATE OF BIHAR
with
CR. APP (SJ) No.13 of 2011
CHANO MAHTO @ BHUTVA
Versus
THE STATE OF BIHAR
with
CR. APP (SJ) No.26 of 2011
SHEO NATH SINGH
Versus
THE STATE OF BIHAR
-----------
3/ 1.3.2011 Heard learned counsel for the parties.
The four appellants in the present set of four appeals
whose prayers for bail are being considered after receipt of the
lower court records, were traveling in a hijacked truck bearing
registration number HR 38H 9194.
The prosecution case is that the truck in question was
captured, its driver and cleaner were assassinated and dead
bodies were thrown somewhere at an unknown place. While the
truck was being taken to Khagaria, the police intercepted it
wherefrom the four appellants started running away, abandoning
the truck. They were caught.
There is evidence of confession but the seizure is there
of the truck and some arms as well and, accordingly, the four
appellants have been convicted under section 412 of the IPC and
sections 25 and 26 of the Arms Act to different terms of
2
sentence running from seven to three years.
Regard being had to the nature of offence and the
evidence of appellants being apprehended, their prayer for bail is
rejected.
Anil/ ( Dharnidhar Jha, J.)