IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1498 of 2007
RAMDARAS SINGH & ORS
Versus
THE STATE OF BIHAR
-----------
7. 9.8.2010. I.A.No.991 of 2010
Appellant Ramdaras Singh has renewed his
prayer for bail. Counsel for the appellant
submits that in view of the evidence of doctor
there is only one fire arm injury which is
caused by only one shot. Three persons including
this appellant have said to be armed with a fire
arm. In this circumstance, there is substantial
evidence to show that this appellant is the
assailant of the deceased.
Considering the above facts and
circumstances, the prayer is allowed, let the
appellant, namely, Ramdaras Singh be released on
bail on furnishing bail bond of Rs.10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of Additional Sessions
Judge, Fast Track Court-I, Bhabua in S.T.No.40
of 2006/08 of 2006.
( Mridula Mishra,J. )
B.Kr. ( Dharnidhar Jha, J. )