IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.324 of 2011
SHISHUPAL SINGH, S/O RAGHUNATH SINGH, RESIDENT OF VILLAGE
GOVINDPUR, P.S. JADIA, DISTRICT-SUPAUL.
.....Appellant.
Versus
THE STATE OF BIHAR .....Respondent.
For the Appellant : Mr. Nafisuzzaha, Advocate.
For the Respondent : APP.
-----------
03/ 27.06.2011 Heard learned Counsel for the
appellant and learned Counsel for the
State.
Learned Counsel for the appellant
has pressed the bail application of the
appellant namely, Shishupal Singh and has
submitted that even the informant has not
supported the prosecution case. The
appellant has been convicted on the basis
of testimony of P.W. 1 who is wife of the
deceased and she was not mentioned as
witness in the fardbeyan. Later on, the
prosecution brought her and she has also
remained inconsistent throughout her
evidence. The investigating officer has
also not been examined.
Considering the facts and
circumstances, the appellant namely,
Shishupal Singh, during the pendency of the
appeal, is directed to be released on bail
2
on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the
like amount each to the satisfaction of
Shri Vishwanath Prasad, the learned
Additional Sessions Judge, Fast Track Court
No.I/his successor court, Supaul in
connection with Sessions Trial No. 78 of
2005 arising out of Jadia P.S. Case No. 101
of 2004/G.R. No. 1004 of 2004.
During the pendency of this
appeal, fine imposed against the above
named appellant would not be realized.
(Shyam Kishore Sharma, J.)
(Rajendra Kumar Mishra, J.)
kksinha/-