IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.37 of 2011
SURESH SINGH
Versus
THE STATE OF BIHAR
-----------
02/ 17.01.2011 Admit the appeal.
Call for the lower court records.
Appellant Suresh Singh has been
convicted under Sections 302/149 & 148 of the
IPC.
Counsel for the appellant submits that
two persons are alleged to have been killed by
the accused persons. Specific allegation of
firing is against Basuki Singh and Pintu Singh
as well as Sachidanand Singh, Kameshwar
Singh, Ravi Kant Singh, Chhapendra Singh and
Subhash Singh. So far this appellant is
concerned, no specific overt act has been
alleged against him.
Considering these facts, prayer for bail
on behalf of appellant Suresh Singh is allowed.
During the pendency of this appeal, he is
directed to be released on bail on furnishing
2
bail bond of Rs.10,000/- (ten thousand) with
two sureties of the like amount each to the
satisfaction of Sessions Judge, F.T.C. V., Banka
in connection with Additional Sessions Trial
No.921 of 2004/62 of 2010.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/