High Court Patna High Court - Orders

Raja Singh &Amp; Anr vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Raja Singh &Amp; Anr vs State Of Bihar on 15 September, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.489 of 2009
                       1. RAJA SINGH
                       2. GOPI SINGH
                                  Versus
                             STATE OF BIHAR
                                 -----------

05/ 15.09.2010 I.A. No. 199 of 2010

Heard counsel for the appellants, State

and the informant.

Appellants Raja Singh and Gopi Singh

are in custody for more than one year in a case of

circumstantial evidence. The only evidence against

them is of last seen in the company of the deceased

in the evening at 6.00 p.m. The dead body was

recovered next day at 6.00 a.m. There is no

evidence with regard to the period in between.

Considering these facts, prayer for bail

on behalf of appellants, namely, Raja Singh and

Gopi Singh is allowed. During the pendency of this

appeal, they are directed to be released on bail on

furnishing bail bond of Rs.10,000/- (ten thousand)

each with two sureties of the like amount each to

the satisfaction of Additional Sessions Judge, Fast

Track Court No. V, Munger in connection with
2

Sessions Trial No. 537 of 2008.

Realization of fine shall remain stayed.

( Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/