IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.636 of 2008
RAJ PATO DEVI & ANR
Versus
THE STATE OF BIHAR
-----------
05/ 10-Feb-2011 Heard learned counsel for the appellant no.2,
Vijay Tiwary and learned counsel for the State in respect
of I.A. No. 139 of 2011 through which this appellant has
renewed his prayer for bail on the ground that he has
remained in custody for five years and the specific
allegation is giving of a single lathi blow on the head of
the deceased while three other co-accused assaulted on
different other parts.
Considering the period of custody and other
circumstances of the case, prayer for bail is allowed.
During the pendency of this appeal, let appellant no.2
VIJAY TIWARY be released on bail on furnishing bail
bond of Rs.10,000/- with two sureties of the like amount
each to the satisfaction of Additional Sessions Judge,
FTC-III,Gopalganj in S.Tr. No. 163 of 2007/137 of
2007.
(Shiva Kirti Singh, J.)
perwez (Gopal Prasad, J.)