High Court Patna High Court - Orders

Jai Prakash Singh & Ors. vs The State Of Bihar on 30 June, 2011

Patna High Court – Orders
Jai Prakash Singh & Ors. vs The State Of Bihar on 30 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.741 of 2011
                               Jai Prakash Singh & Ors.
                                           Versus
                                   The State Of Bihar
                                         -----------

2. 30.6.2011 This appeal shall be heard.

Call for the lower court records.

As regards the prayer for bail of the appellants, the

submission is that as in the First Information Report so in the

evidence the allegation goes unspecified against the appellants

who have been convicted under Sections 302/34, 341 and 323 of

the Penal Code. The background of litigation is land dispute as

also a counter version.

Let all the five appellants, namely, Jai Prakash

Singh, Ranjit Singh, Birendra Singh, Satendra Singh and

Girdhari Singh be directed to be released, during pendency of

this appeal, on furnishing bonds each of Rs. 10,000/-( ten

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

satisfaction of the trial court, i.e., Additional Sessions Judge,

Fast Track Court-III, Sheikhpura, in Sessions Case No. 756 of

2007/Trial No. 12 of 2011.

        Kanth                                         ( Dharnidhar Jha, J.)