High Court Patna High Court - Orders

Brajesh Singh &Amp; Anr. vs The State Of Bihar on 14 December, 2010

Patna High Court – Orders
Brajesh Singh &Amp; Anr. vs The State Of Bihar on 14 December, 2010
                                    1




                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.1361 of 2010
                                 BRAJESH SINGH & ANR.
                                            Versus
                                   THE STATE OF BIHAR
                                         -----------

02. 14.12.2010 This appeal will be heard.

Lower Court Records has already been called

in Criminal Appeal No. 1349 of 2010.

Counsel for the appellants submits that both

the appellantd have been convicted for the offence,

punishable under sections 302/149, 307/149 and 147

of the Indian Penal Code.

As per the prosecution evidence, Pappu

Singh shot fired at the deceased, due to which he

received injury and died. So far these two appellants,

namely, Brajesh Singh and Subhash Singh, are

concerned, the appellant no. 1, Brajesh Singh is an

order giver and appellant no. 2 is the member of

unlawful assembly.

Considering this fact, the prayer for bail on

behalf of the appellants, namely, Brajesh Singh and

Subhash Singh, is allowed. During pendency of the

appeal, the above-named appellants are directed to

be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) each with two sureties of the

like amount each to the satisfaction of VIIth Additional
2

Sessions Judge, East Champaran, Motihari in Sessions

Trial No. 719 of 2002.

Realization of fine shall remain stayed.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
SKM