High Court Patna High Court - Orders

Sheojee Singh vs The State Of Bihar on 1 October, 2010

Patna High Court – Orders
Sheojee Singh vs The State Of Bihar on 1 October, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. APP (DB) No.1167 of 2010
                                          SHEOJEE SINGH
                                                Versus
                                       THE STATE OF BIHAR
                                                  with
                                  CR. APP (DB) No.1169 of 2010
                                 KAPIL SINGH & SURENDRA SINGH
                                                Versus
                                       THE STATE OF BIHAR
                                              -----------

2. 01.10.2010. Admit the appeal. The Lower Court Record has already

been called for in Cr.Appeal No.1165 of 2010. The three

appellants are not the assailant of the deceased. All the three

appellants have been convicted under Section 302/34 and 27 of the

Arms Act.

Considering the above facts, the prayer for bail of the

appellants is allowed. During the pendency of this appeal, let the

three appellants, namely, Sheojee Singh, Kapil Singh and Surendra

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

thousand)each with two sureties of the like amount each to the

satisfaction of A.D.J.-cum-F.T.C.Vth, Buxar in Sessions Trial

No.174 of 1999 arising out of Sikraul P.S.Case No.6 of 1995.





                                             ( Mridula Mishra, J.)




     Brajesh Kr                              ( Dharnidhar Jha,J. )