High Court Patna High Court - Orders

Mithilesh Singh &Amp; Anr vs The State Of Bihar on 9 July, 2008

Patna High Court – Orders
Mithilesh Singh &Amp; Anr vs The State Of Bihar on 9 July, 2008
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. APP (DB) No.715 of 2008
                        MITHILESH SINGH & ANR
                                 Versus
                          THE STATE OF BIHAR
                              -----------

2/ 9-July-08 This appeal is admitted for hearing along

with Cr.Appeal No.681 of 2008 in which lower court

records have already been called for.

In view of the submission that similarly

situated co-accused has been granted bail in the

other appeal, the prayer of the appellants for bail

is allowed. During the pendency of this appeal, let

appellants, Mithilesh Singh and Tapeshwar Singh be

released on bail on each furnishing bail bond of

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

each to the satisfaction of Additional District &

Sessions Judge, FTC-III, Nalanda at Biharsharif in

S.Tr. No. 45 of 1984.

Realization of fine from the appellants

shall also remain stayed.



                                    (Shiva Kirti Singh,J.)


     perwez                             (Abhijit Sinha,J.)