IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.947 of 2006
SUNIL SINGH
Versus
STATE OF BIHAR
-----------
5 14.7.2008 Heard learned counsel for the appellant, learned counsel for the State
and learned counsel for the informant in respect of prayer of the appellant for
bail which has been renewed through IA No.1080 of 2008.
It has been submitted that the earlier order dated 26.4.2007 would
show that the prosecution party had come to Darwaza of the accused and
allegedly this appellant gave a single Khanti blow on the head of the deceased.
It has further been submitted that several witnesses who are close relations of
the informant such as PWs 2, 3 did not attribute Khanti blow to this appellant
before the IO. It has further been submitted that a lady inmate of appellant’s
family was injured and for that a counter case was lodged in which the doctor’s
report was also filed to show that she had sustained injury on the head by hard
and blunt substance although the said injury was found to be simple.
Considering all the facts and circumstances, the prayer of the
appellant for bail is allowed. During pendency of this appeal, let appellant,
Sunil Singh, be released on bail on furnishing bail bond of Rs.10000/- with two
sureties of the like amount each to the satisfaction of the trial court i.e. Addl.
Sessions Judge, FTC No.V. Bhagalapur in Sessions Trial Case No.1212/2004,
Trial No.134/2005.
(Shiva Kirti Singh,J.)
(Abhijit Sinha,J.)
sk