High Court Patna High Court - Orders

Suresh Singh vs The State Of Bihar on 17 January, 2011

Patna High Court – Orders
Suresh Singh vs The State Of Bihar on 17 January, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. APP (DB) No.37 of 2011
                           SURESH SINGH
                                Versus
                        THE STATE OF BIHAR
                              -----------

02/ 17.01.2011 Admit the appeal.

Call for the lower court records.

Appellant Suresh Singh has been

convicted under Sections 302/149 & 148 of the

IPC.

Counsel for the appellant submits that

two persons are alleged to have been killed by

the accused persons. Specific allegation of

firing is against Basuki Singh and Pintu Singh

as well as Sachidanand Singh, Kameshwar

Singh, Ravi Kant Singh, Chhapendra Singh and

Subhash Singh. So far this appellant is

concerned, no specific overt act has been

alleged against him.

Considering these facts, prayer for bail

on behalf of appellant Suresh Singh is allowed.

During the pendency of this appeal, he is

directed to be released on bail on furnishing
2

bail bond of Rs.10,000/- (ten thousand) with

two sureties of the like amount each to the

satisfaction of Sessions Judge, F.T.C. V., Banka

in connection with Additional Sessions Trial

No.921 of 2004/62 of 2010.

Realization of fine shall remain stayed.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/