IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.813 of 2011
Munna Choudhary @ Ajay Kumar Chaudhary
son of Indradeo Choudhary, resident of village
Basopatti,P.S.Siwan Muffasil,Distrit Siwan
Versus
The State Of Bihar
With
Criminal Appeal (DB) No. 827 of 2011
Dinesh Singh son of Late Nathuni Singh,
Resident of village and P.O.Bansopali,
P.S.Siwan Muffasil,District Siwan
Versus
The State of Bihar
----------------------------------
03/ 20.09.2011 Heard learned counsel for the
appellants and learned counsel for the State
in both the above appeals.
According to informant, he was
firstly fired upon by Munna Choudhary alias
Ajay Choudhary (appellant in Cr.Appeal (DB)
No. 813 of 2011) which caused injury upon
his waist. Suresh Choudhary, Rajendra
Choudhary and Dinesh Singh are also alleged
to have fired but no injury on account of
firing of these persons was caused. The
death of the informant occurred after 36
days of the occurrence and cause of death,
according to doctor, is septicaemia.
Considering the facts and
circumstances of the case, during pendency
of the above appeals, the above named
appellants of both the appeals shall be
2
released on bail on furnishing bail bonds of
Rs.10,000/-(Rupees ten thousand) each with
two sureties of the like amount each to the
satisfaction of Shailendra Kumar Pandey, 2nd
Additional Sessions Judge/successor court,
Siwan in Sessions Trial No. 352 of 1996 and
realization of fine as imposed upon them
shall also remain stayed.
(Shyam Kishore Sharma, J.)
Tahir/- (Dinesh Kumar Singh,J.)