High Court Patna High Court - Orders

Ram Chandra Singh vs The State Of Bihar on 30 July, 2010

Patna High Court – Orders
Ram Chandra Singh vs The State Of Bihar on 30 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.808 of 2010
                               RAM CHANDRA SINGH
                                         Versus
                                THE STATE OF BIHAR
                                       -----------

3/ 30.7.2010 Heard counsel for the parties.

The appellant has been convicted under sections 302/34 of

the IPC and section 27 of the Arms Act.

The evidence on record indicates that the appellant is the

order giver except that P.W. 5 has deposed that this appellant also

opened fire, which did not hit any one.

Considering this evidence, prayer for bail on behalf of the

appellant Ram Chandra Singh is allowed.

During the pendency of this appeal, the appellant above

named be released on bail on furnishing bail bond of Rs.10000/(ten

thousand) with two sureties of the like amount each to the

satisfaction of Ist Additional Sessions Judge, Munger in Sessions

Trial No. 976 of 2008. Realization of fine shall remain stayed.

Anil/
(Mridula Mishra, J.)

( Dharnidhar Jha, J.)