High Court Patna High Court - Orders

Ramdaras Singh &Amp; Ors vs The State Of Bihar on 9 August, 2010

Patna High Court – Orders
Ramdaras Singh &Amp; Ors vs The State Of Bihar on 9 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (DB) No.1498 of 2007
                              RAMDARAS SINGH & ORS
                                     Versus
                               THE STATE OF BIHAR
                                  -----------

7. 9.8.2010. I.A.No.991 of 2010

Appellant Ramdaras Singh has renewed his

prayer for bail. Counsel for the appellant

submits that in view of the evidence of doctor

there is only one fire arm injury which is

caused by only one shot. Three persons including

this appellant have said to be armed with a fire

arm. In this circumstance, there is substantial

evidence to show that this appellant is the

assailant of the deceased.

Considering the above facts and

circumstances, the prayer is allowed, let the

appellant, namely, Ramdaras Singh be released on

bail on furnishing bail bond of Rs.10,000/-(ten

thousand) with two sureties of the like amount

each to the satisfaction of Additional Sessions

Judge, Fast Track Court-I, Bhabua in S.T.No.40

of 2006/08 of 2006.



                                    ( Mridula Mishra,J. )



     B.Kr.                          ( Dharnidhar Jha, J. )