IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1167 of 2010
SHEOJEE SINGH
Versus
THE STATE OF BIHAR
with
CR. APP (DB) No.1169 of 2010
KAPIL SINGH & SURENDRA SINGH
Versus
THE STATE OF BIHAR
-----------
2. 01.10.2010. Admit the appeal. The Lower Court Record has already
been called for in Cr.Appeal No.1165 of 2010. The three
appellants are not the assailant of the deceased. All the three
appellants have been convicted under Section 302/34 and 27 of the
Arms Act.
Considering the above facts, the prayer for bail of the
appellants is allowed. During the pendency of this appeal, let the
three appellants, namely, Sheojee Singh, Kapil Singh and Surendra
Singh 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 A.D.J.-cum-F.T.C.Vth, Buxar in Sessions Trial
No.174 of 1999 arising out of Sikraul P.S.Case No.6 of 1995.
( Mridula Mishra, J.)
Brajesh Kr ( Dharnidhar Jha,J. )