IN THE HIGH COURT OF JUDICATURE AT PATNA CR. APP (DB) No.395 of 2010 JAGDISH SINGH & ANR Versus STATE OF BIHAR -----------
04/ 22.06.2010 Heard learned Counsel for the
appellants and the State on the prayer
for bail of the appellants namely
Jagdish Singh and Ram Chandra Singh.
It has been submitted that in
course of evidence the injured and other
witnesses attributed the role of killing
against Basawan Singh and Ram Bali
Singh. It has further been submitted
that other similarly situated accused
persons have been admitted to bail by
this Court.
Considering the facts and circumstances of the case, the
appellants namely Jagdish Singh and Ram
Chandra Singh, during the pendency of
this appeal, are directed to be released
on bail on furnishing bail bonds of Rs.
10,000/- (ten thousand) each with two
2
sureties of the like amount each to the
satisfaction of Sri Binod Kumar, learned
Additional Sessions Judge, Fast Track
Court No. II/his successor court, Rohtas
at Sasaram in connection with Sessions
Trial No. 135/1996, Tr. No. 26 of 2009.
Realization of fine shall remain
stayed against the above named
appellants.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
kksinha/