IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.671 of 2008
Gopal Singh son of Late Indradeo Singh
Resident of village Daud Nagar (Madenipur),
P.S.Bidapur Bazar,District Vaishali
Versus
The State Of Bihar
-----------
I.A.No.910 of 2011
08/ 04.07.2011 Heard learned counsel for the appellant
and learned counsel for the State on Interlocutory
Application No. 910 of 2011 whereby appellant
Gopal Singh has prayed for bail on the ground of
his detention since 23.4.2004.
Submission is that there was sudden
fight with regard to some land dispute and there
was no intention to cause death.
Considering the period of detention and
in the facts and circumstance of the case, during
the pendency of this appeal, the above named
appellant shall 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 Sessions Judge, Vaishali at
Hajipur in Sessions Trial No. 465 of 2006.
I.A.No. 910 of 2011 thus stands allowed.
( Shyam Kishore Sharma, J.)
Tahir/- ( Rajendra Kumar Mishra,J.)