IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.489 of 2009
1. RAJA SINGH
2. GOPI SINGH
Versus
STATE OF BIHAR
-----------
05/ 15.09.2010 I.A. No. 199 of 2010
Heard counsel for the appellants, State
and the informant.
Appellants Raja Singh and Gopi Singh
are in custody for more than one year in a case of
circumstantial evidence. The only evidence against
them is of last seen in the company of the deceased
in the evening at 6.00 p.m. The dead body was
recovered next day at 6.00 a.m. There is no
evidence with regard to the period in between.
Considering these facts, prayer for bail
on behalf of appellants, namely, Raja Singh and
Gopi Singh is allowed. During the pendency of this
appeal, they are directed to 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 Additional Sessions Judge, Fast
Track Court No. V, Munger in connection with
2
Sessions Trial No. 537 of 2008.
Realization of fine shall remain stayed.
( Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/