1
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1361 of 2010
BRAJESH SINGH & ANR.
Versus
THE STATE OF BIHAR
-----------
02. 14.12.2010 This appeal will be heard.
Lower Court Records has already been called
in Criminal Appeal No. 1349 of 2010.
Counsel for the appellants submits that both
the appellantd have been convicted for the offence,
punishable under sections 302/149, 307/149 and 147
of the Indian Penal Code.
As per the prosecution evidence, Pappu
Singh shot fired at the deceased, due to which he
received injury and died. So far these two appellants,
namely, Brajesh Singh and Subhash Singh, are
concerned, the appellant no. 1, Brajesh Singh is an
order giver and appellant no. 2 is the member of
unlawful assembly.
Considering this fact, the prayer for bail on
behalf of the appellants, namely, Brajesh Singh and
Subhash Singh, is allowed. During pendency of the
appeal, the above-named appellants 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 VIIth Additional
2
Sessions Judge, East Champaran, Motihari in Sessions
Trial No. 719 of 2002.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM