High Court Patna High Court - Orders

Mintu Singh vs The State Of Bihar on 7 July, 2008

Patna High Court – Orders
Mintu Singh vs The State Of Bihar on 7 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.470 of 2008
                                     MINTU SINGH
                                          Versus
                                 THE STATE OF BIHAR
                                        -----------

3 7.7.2008 Heard learned counsel for the appellant, learned counsel

for the State and learned counsel for the informant in respect of

appellant’s prayer for bail.

It has been submitted on behalf of the appellant that out of

12 persons put on trial, 11 have been acquitted on account of

disbelieving the prosecution case which include an allegation that

the deceased was dragged by all the accused persons out of his

Dalan and then shot in the open by this appellant. It has further been

submitted that occurrence took place in the night hours and the

medical evidence is only of the doctor who conducted the

postmortem examination and not of the two other doctors who

initially examined the deceased or conducted surgical operation on

his neck. It has further been subsmitted that the finding of the

doctor conducting postmortem does not explain how two injuries

had been sustained on the neck which were stitched and the length

of the injuries were 5″ and 2 ½ “.

Considering the aforesaid submissions only for the

purpose of bail, the prayer for bail is allowed. During pendency of

this appeal, let appellant, Mintu Singh, be released on bail on

furnishing bail bond of Rs.10000/- with two sureties of the like

amount each to the satisfaction of the trial court i.e. Addl. Sessions
-2-

Judge FTC V, Sheikhpura in Session Case No.284/2006/ Trial

No.32/2008.

(Shiva Kirti Singh, J.)

(Abhijit Sinha, J.)
sk