IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1213 of 2006
SHEO PRASAD CHAMAR, Son of Amawas Ram @ Maval Ram,
resident of village - Malhar, Police Station - Chenari, District -
Rohtas. .................. Appellant.
Versus
THE STATE OF BIHAR ................... Respondent.
-----------
05/ 04.02.2011 Heard learned counsel for the appellant and
learned counsel for the State in I.A. No. 2103 of 2010
through which the appellant has renewed his prayer for
bail on the ground that earlier rejection was long back
on 28th February, 2007 and now the appellant has
remained in custody for more than eight and half years.
Considering the long period of custody, the
prayer for bail is allowed. During the pendency of this
appeal, the above named appellant is directed to be
released on bail on furnishing bail bond of Rs.5,000/-
(five thousand) with two sureties of the like amount
each to the satisfaction of Ist Additional Sessions
Judge, Rohtas at Sasaram in connection with S. Tr. No.
388/2009 of 2003 of 2005.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
Kundan