IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.813 of 2010
BIJENDRA SINGH, SON OF LATE RAM ASHISH SINGH, RESIDNET OF
VILLAGE KARMA, POLICE STATION - SURAJPURA, DISTRICT -
ROHTAS. .................... APPELLANT.
Versus
THE STATE OF BIHAR ..................... RESPONDENT.
-----------
02/ 12.07.2010 This appeal is admitted for hearing.
Call for the Lower Court Records.
It has been submitted that the two accused have faced
trial but the allegation of firing is against co-convict Dharmendra
Singh @ Mantu. The Doctor has found only one ante mortem injury
which was not attributed against this appellant.
Considering the facts and circumstances of the case,
during the pendency of this appeal, the above named appellant is
directed to be released on bail on furnishing bail bond of Rs.10,000/-
(ten thousand) with two sureties of the like amount each to the
satisfaction of Sri Vinod Kumar, Additional Sessions Judge FTC
No. II / his successor court, Rohtas at Sasaram in connection with
Sessions Trial No. 249 of 2006 (T. R. No. 320 of 2009).
(Shyam Kishore Sharma, J.)
Kundan (Gopal Prasad, J.)