Patna High Court – Orders
Pappu Singh &Amp; Anr vs State Of Bihar on 20 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1105 of 2010
PAPPU SINGH & ANR
Versus
THE STATE OF BIHAR
-----------
02/ 20.09.2010 Admit the appeal.
Call for the lower court records.
Both these appellants have been
convicted under Section 307 of the Indian
Penal Code.
Considering these facts, prayer for
bail of the appellants namely Pappu Singh and
Pankaj Singh @ Pankaj Kumar Singh is allowed.
During the pendency of this appeal, they are
directed to be released on bail on furnishing
bail bonds of Rs. 10,000/- (ten thousand)
each with two sureties of the like amount
each to the satisfaction of the learned
Additional Sessions Judge, 2nd Begusarai in
connection with Sessions Trial No. 379 of
1996/167 of 2010.
(Mridula Mishra, J.)
(Shyam kishore Sharma, J.)
kksinha/-