IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.718 of 2008
MANTOO SINGH @ ARVIND SINGH
Versus
THE STATE OF BIHAR
-----------
2 11.07.2008 This appeal is admitted for hearing.
Call for the Lower Court Records.
It has been submitted that as per the prosecution case, co-
accused, Ajay Singh had fired from his rifle causing death of the
deceased.
In the facts of the case, prayer for bail of the appellant is
allowed. During pendency of this appeal, let the appellant, namely,
Mantoo Singh @ Arvind Singh , be released on bail on furnishing bail
bond of Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the Additional District & Sessions Judge, Fast Track
Court No.3, Siwan in Sessions Trial No.221 of 2007. Realisation of
fine shall also remain stayed.
(Shiva Kirti Singh, J)
( Abhijit Sinha, J)
NKS/-