High Court Patna High Court - Orders

Md.Sanjoor Alam vs State Of Bihar on 7 September, 2010

Patna High Court – Orders
Md.Sanjoor Alam vs State Of Bihar on 7 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.243 of 2007
                                MD.SANJOOR ALAM
                                        Versus
                                 STATE OF BIHAR
                                      -----------

4. 7.9.2010 I.A.No. 1529 of 2010

The prayer for bail on behalf of appellant Md.

Sanjoor Alam was rejected on two earlier occasions considering

the fact that he was the assailant of the deceased and convicted

under Section 302 of the Indian Penal Code. The prayer has been

renewed on the ground he has remained in custody since

25.6.2002 which is more than 8 years. Considering this fact, the

prayer for bail on behalf of the appellant is allowed.

Let him, namely, Md. Sanjoor Alam be directed to

be released, during pendency of this appeal, on bail on

furnishing a bond of Rs. 10,000/-( ten thousand) with two

sureties of the like amount each to the satisfaction of the trial

court, i.e., Additional Sessions Judge, Fast Track Court VII,

Saharsa, in Sessions Trial No. 372 of 2002.

Realisation of fine shall also remain stayed till

disposal of this appeal.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth