IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.715 of 2008
MITHILESH SINGH & ANR
Versus
THE STATE OF BIHAR
-----------
2/ 9-July-08 This appeal is admitted for hearing along
with Cr.Appeal No.681 of 2008 in which lower court
records have already been called for.
In view of the submission that similarly
situated co-accused has been granted bail in the
other appeal, the prayer of the appellants for bail
is allowed. During the pendency of this appeal, let
appellants, Mithilesh Singh and Tapeshwar Singh be
released on bail on each furnishing bail bond of
Rs.10,000/- with two sureties of the like amount
each to the satisfaction of Additional District &
Sessions Judge, FTC-III, Nalanda at Biharsharif in
S.Tr. No. 45 of 1984.
Realization of fine from the appellants
shall also remain stayed.
(Shiva Kirti Singh,J.)
perwez (Abhijit Sinha,J.)