IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.741 of 2011
Jai Prakash Singh & Ors.
Versus
The State Of Bihar
-----------
2. 30.6.2011 This appeal shall be heard.
Call for the lower court records.
As regards the prayer for bail of the appellants, the
submission is that as in the First Information Report so in the
evidence the allegation goes unspecified against the appellants
who have been convicted under Sections 302/34, 341 and 323 of
the Penal Code. The background of litigation is land dispute as
also a counter version.
Let all the five appellants, namely, Jai Prakash
Singh, Ranjit Singh, Birendra Singh, Satendra Singh and
Girdhari Singh be directed to be released, during pendency of
this appeal, on furnishing bonds each of Rs. 10,000/-( ten
thousand) with two sureties of the like amount each to the
satisfaction of the trial court, i.e., Additional Sessions Judge,
Fast Track Court-III, Sheikhpura, in Sessions Case No. 756 of
2007/Trial No. 12 of 2011.
Kanth ( Dharnidhar Jha, J.)