IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.701 of 2008
BRAJ NANDAN SINGH & ORS
Versus
THE STATE OF BIHAR
-----------
2 08.07.2008 This appeal is admitted for hearing along with Cr.Appeal No.696
of 2008 in which Lower Court Records have already been called for.
It has been submitted that the appellants are alleged to be only
members of the unlawful assembly and there is no specific allegation that
any one of them fired causing death of the deceased. It has further been
submitted that some of the co-accused, whose cases stand on similar
footing, have been granted bail by this Court.
In the facts of the case, prayer for bail of the appellants is
allowed. During pendency of this appeal, let appellant nos.1 to 13,
namely,(1) Braj Nandan Singh, (2) Vidya Singh, (3) Madan Singh, (4) Sunil
Singh, (5)Upendra Singh, (6) Yogendra Singh, (7)Chandra Bhushan Singh,
(8)Ram Awadhesh Singh, (9)Medni Singh (10) Ram Sanay Singh, (11)Alok
Singh, (12) Raj Banshi Sahni and (13) Kameshwar Singh@ Bhuwar Singh,
be released on bail on furnishing bail bond of Rs.10,000/- each with two
sureties of the like amount each to the satisfaction of the trial court ,i.e. IInd
Addl.Sessions Judge, Motihari, East Champaran, in Sessions Trial No.1149
of 2006
. ( Shiva Kirti Singh, J)
( Abhijit Sinha,J)
NKS/-
-2-