High Court Patna High Court - Orders

Shivjee Singh @ Yadav &Amp; Ors vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Shivjee Singh @ Yadav &Amp; Ors vs State Of Bihar on 4 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.687 of 2008
                          SHIVJEE SINGH @ YADAV & ORS
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2. 4.7.2008. This appeal alongwith Criminal Appeal No.659 of 2008 is

admitted for hearing.

It has been submitted that considering that allegation of

firing at the deceased is confined against the co- accused Radhe

Shyam Yadav, the appellant in other appeal, Ramjee Singh, has been

granted bail by this Court.

In view of the aforesaid submissions and since Radhe

Shyam Yadav is not an appellant in this appeal, the prayer for bail of

these appellants is allowed. During the pendency of this appeal, let all

the three appellants, namely, (1) Shivjee Singh @ Yadav , (2) Pramod

Yadav and (3) BhuarYadav, be released on bail on their furnishing

bail bond of Rs.10,000/-(Rupees Ten Thousand) each with two

sureties of the like amount each to the satisfaction of Additional

Sessions Judge, F.T.C. III, Bhojpur(Ara) in connection with Sessions

Trial No.362 of 2005.

The realization of fine from these appellants shall remain

stayed.

(Shiva Kirti Singh,J)

(Abhijit Sinha,J)

P.S.