IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.755 of 2005
JAWAHAR MALI .
Versus
THE STATE OF BIHAR .
-----------
5 20.8.2010 Reg:- I.A. No. 1481 of 2010
No one appears on behalf of the appellant.
On consideration of the interlocutory
application and the period for which the appellant has
remained in custody i.e. more than five years, his
prayer for bail is allowed. Let the appellant Jawahar
Mali be enlarged on bail on furnishing bail 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 No.II,
Lakhisarai in Sessions Case No. 476 of 1985/754/2005.
Realization of fine shall remain stayed.
I.A. stands allowed.
Akumar ( Mridula Mishra, J.)
(Dharnidhar Jha,J.)