High Court Patna High Court - Orders

Dhrub Singh vs The State Of Bihar on 6 December, 2010

Patna High Court – Orders
Dhrub Singh vs The State Of Bihar on 6 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.1349 of 2010
                                 DHRUB SINGH
                                    Versus
                              THE STATE OF BIHAR
                                 -----------

2. 06.12.2010. Counsel for the appellant is

permitted to make necessary corrections in

the prayer portion of the Memo of Appeal.

Admit the appeal. Call for the Lower

Court Record of Sessions Trial No.719 of 2002

from the Court of 7th Additional Sessions

Judge, East Champaran, Motihari.

The appellant has been convicted

under Section 302/149, 307 and 148 of the IPC

as well as 27 of the Arms Act. Counsel for

the appellant submits that the evidence

indicates that it was Pappu Singh who shot

fire at the deceased. So far as this

appellant is concerned, his fire did not

cause injury to any one.

Considering the aforesaid facts,

prayer for bail is allowed. During the

pendency of this appeal, let the appellant,

namely, Dhrub Singh 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 Vijai
2

Kant Mishra, 7th Additional Sessions Judge,

East Champarna, Motihari in Sessions Trial

No.719 of 2002 arising out of Adapur P.S.Case

No.29 of 2001. The realization of fine shall

remain stayed.

( Mridula Mishra,J. )

B.Kr.

( Dharnidhar Jha,J.)