High Court Patna High Court - Orders

Bijendra Singh vs The State Of Bihar on 12 July, 2010

Patna High Court – Orders
Bijendra Singh vs The State Of Bihar on 12 July, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.813 of 2010
         BIJENDRA SINGH, SON OF LATE RAM ASHISH SINGH, RESIDNET OF
         VILLAGE KARMA, POLICE STATION - SURAJPURA, DISTRICT -
         ROHTAS.                             .................... APPELLANT.
                                  Versus
         THE STATE OF BIHAR                ..................... RESPONDENT.
                                 -----------

02/ 12.07.2010 This appeal is admitted for hearing.

Call for the Lower Court Records.

It has been submitted that the two accused have faced

trial but the allegation of firing is against co-convict Dharmendra

Singh @ Mantu. The Doctor has found only one ante mortem injury

which was not attributed against this appellant.

Considering the facts and circumstances of the case,

during the pendency of this appeal, the above named appellant is

directed to 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 Sri Vinod Kumar, Additional Sessions Judge FTC

No. II / his successor court, Rohtas at Sasaram in connection with

Sessions Trial No. 249 of 2006 (T. R. No. 320 of 2009).




                                                    (Shyam Kishore Sharma, J.)



      Kundan                                              (Gopal Prasad, J.)