High Court Patna High Court - Orders

Sunil Singh vs State Of Bihar on 14 July, 2008

Patna High Court – Orders
Sunil Singh vs State Of Bihar on 14 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.947 of 2006
                                        SUNIL SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

5 14.7.2008 Heard learned counsel for the appellant, learned counsel for the State

and learned counsel for the informant in respect of prayer of the appellant for

bail which has been renewed through IA No.1080 of 2008.

It has been submitted that the earlier order dated 26.4.2007 would

show that the prosecution party had come to Darwaza of the accused and

allegedly this appellant gave a single Khanti blow on the head of the deceased.

It has further been submitted that several witnesses who are close relations of

the informant such as PWs 2, 3 did not attribute Khanti blow to this appellant

before the IO. It has further been submitted that a lady inmate of appellant’s

family was injured and for that a counter case was lodged in which the doctor’s

report was also filed to show that she had sustained injury on the head by hard

and blunt substance although the said injury was found to be simple.

Considering all the facts and circumstances, the prayer of the

appellant for bail is allowed. During pendency of this appeal, let appellant,

Sunil Singh, be released on bail on furnishing bail bond of Rs.10000/- with two

sureties of the like amount each to the satisfaction of the trial court i.e. Addl.

Sessions Judge, FTC No.V. Bhagalapur in Sessions Trial Case No.1212/2004,

Trial No.134/2005.

(Shiva Kirti Singh,J.)

(Abhijit Sinha,J.)

sk