High Court Patna High Court - Orders

Mantoo Singh @ Arvind Singh vs The State Of Bihar on 11 July, 2008

Patna High Court – Orders
Mantoo Singh @ Arvind Singh vs The State Of Bihar on 11 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.718 of 2008
                          MANTOO SINGH @ ARVIND SINGH
                                          Versus
                                 THE STATE OF BIHAR
                                        -----------

2 11.07.2008 This appeal is admitted for hearing.

Call for the Lower Court Records.

It has been submitted that as per the prosecution case, co-

accused, Ajay Singh had fired from his rifle causing death of the

deceased.

In the facts of the case, prayer for bail of the appellant is

allowed. During pendency of this appeal, let the appellant, namely,

Mantoo Singh @ Arvind Singh , be released on bail on furnishing bail

bond of Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the Additional District & Sessions Judge, Fast Track

Court No.3, Siwan in Sessions Trial No.221 of 2007. Realisation of

fine shall also remain stayed.

(Shiva Kirti Singh, J)

( Abhijit Sinha, J)

NKS/-