IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.912 of 2011
Tapeshwar Singh
Versus
The State Of Bihar
2 16.9.2011
This appeal is admitted for hearing.
Call for the lower court records.
Learned counsel for the appellant submits that the
allegation against the appellant is that he fired on the face. The
firing on the temporal region is not attributed to this appellant.
It is further submitted that the appellant has remained in
custody for 6 ½ years.
Considering the period of custody, the appellant is
directed to be released on bail, during the pendency of the
appeal, in S.T. No. 1015/2005 on furnishing bail bond of
rupees ten thousand with two sureties of the like amount each
to the satisfaction of the 2nd A.D.J., Barh, Patna.
haque (Shyam Kishore Sharma, J)
( Sheema Ali Khan, J.)