IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.687 of 2008
SHIVJEE SINGH @ YADAV & ORS
Versus
STATE OF BIHAR
-----------
2. 4.7.2008. This appeal alongwith Criminal Appeal No.659 of 2008 is
admitted for hearing.
It has been submitted that considering that allegation of
firing at the deceased is confined against the co- accused Radhe
Shyam Yadav, the appellant in other appeal, Ramjee Singh, has been
granted bail by this Court.
In view of the aforesaid submissions and since Radhe
Shyam Yadav is not an appellant in this appeal, the prayer for bail of
these appellants is allowed. During the pendency of this appeal, let all
the three appellants, namely, (1) Shivjee Singh @ Yadav , (2) Pramod
Yadav and (3) BhuarYadav, be released on bail on their furnishing
bail bond of Rs.10,000/-(Rupees Ten Thousand) each with two
sureties of the like amount each to the satisfaction of Additional
Sessions Judge, F.T.C. III, Bhojpur(Ara) in connection with Sessions
Trial No.362 of 2005.
The realization of fine from these appellants shall remain
stayed.
(Shiva Kirti Singh,J)
(Abhijit Sinha,J)
P.S.