IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1498 of 2007
RAMDARAS SINGH & ORS .
Versus
THE STATE OF BIHAR .
-----------
8 23.11.2010 Reg:- I.A. No.2020 of 2010
Prayer for bail on behalf of appellants Ajeet
Singh and Manoj Singh has been renewed by filing this
interlocutory application.
Counsel for the appellants submits that the
case of these two appellants stands on similar footing as
that of appellant no.1 Ramdaras Singh, who has been
granted bail by order dated 9.8.1010 considering the fact
that all three appellants were armed with fire arm. There
is only one fire arm injury found on the person of the
deceased.
Considering this fact, prayer for bail on behalf
of appellants, namely, Ajeet Singh and Manoj Singh is
allowed. Let above-named appellants 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 the Additional Sessions Judge, Fast Track
Court No.I, Bhabua in Sessions Trial No. 40 of 2006/08
2
of 2006.
Realization of fine shall remain stayed.
( Mridula Mishra, J.)
A.Kumar
(Dharnidhar Jha,J.)