IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.579 of 2011
1. Suresh Singh S/o Late Shiv Narain Singh
2. Bishnudeo Singh @ Bishundeo Singh S/o Late Jagdish Singh
3. Brahmadeo Singh S/O Late Shri Krishna Verma
4. Mithilesh Singh S/O Late Shri Krishna Verma
5. Kaushal Singh S/O Late Shri Krishna Verma
6. Shailendra singh S/O Late Dinesh Singh
7. Jalo Singh S/O Late Dinesh Singh
8. Amrendra Singh S/o Late Dinesh Singh
9. Saroj Singh S/O Brahmadeo Singh
10. Satendra Si8ngh@ Satto Singh S/O Late Asharfi Pd. Singh, all
resident of village- mahadeo Math ( Kotwalia) P.S- Salkhua,
Dist- Saharsa.
Versus
The State Of Bihar
-----------
2 28.06.2011 This appeal is admitted for hearing.
Call for the lower court records.
Arguing for bail, it has been submitted by the
learned counsel for the appellants that these appellants were
members of the mob. It is alleged that Varun Singh and Manoj
Singh have fired upon the informants nephew Chandan Singh
and thereafter the dead body of Chandan Singh was taken away
by Varun Singh and Randhir Singh and was beheaded by Shashi
Singh. Submission is that no overt act is attributed to any of the
appellants.
Considering the facts and circumstances of the case
the above named appellants, during the pendency of this appeal ,
shall be released on bail on furnishing bail bonds of Rs.
10,000/- ( ten thousand) each with two sureties of the like
amount each to the satisfaction of Additional District and
Sessions Judge 1st, Saharsa in Session Trial No.62/2000,
2
187/2001 and realization of fine imposed upon the appellants
shall also remain stayed.
( Shyam Kishore Sharma, J. )
Namita ( Rajendra Kumar Mishra, J.)