High Court Patna High Court - Orders

Naresh Singh & Ors. vs The State Of Bihar on 18 August, 2011

Patna High Court – Orders
Naresh Singh & Ors. vs The State Of Bihar on 18 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.927 of 2011
                                 Naresh Singh & Ors.
                                         Versus
                                  The State Of Bihar
                                       -----------

2/ 18.8.2011 This appeal shall be heard. Call for the lower court

records.

There is general and omnibus allegation against all the

appellants of assaulting the deceased. The contention further is that

appellant Naresh Singh is said to have given a lathi blow on the head

of the deceased but, there is no injury recorded by the doctor who

also was not examined. Evidence was brought on record formally.

Regard being had to the facts and circumstances, during

the pendency of the appeal, let appellants Naresh Singh, Suresh

Singh, Maheshwar Singh, Jugeshwar Singh alias Jugal Singh and

Lalan Singh be released on bail on furnishing bail bond of

Rs.10000/(ten thousand) each with two sureties of the like amount

each to the satisfaction of Additional Sessions Judge-FTC- II,

Lakhisarai in S.T. No. 562 of 1995.

As regards sentence of fine, realization thereof shall

remain stayed during the pendency of the appeal.

      Anil/                                      ( Dharnidhar Jha, J.)