High Court Patna High Court - Orders

Binda Singh vs State Of Bihar on 18 April, 2011

Patna High Court – Orders
Binda Singh vs State Of Bihar on 18 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (SJ) No.52 of 2010
                                    BINDA SINGH
                                          Versus
                                  STATE OF BIHAR
                                       -----------

9. 18.4.2011 I.A.No. 873 of 2011

The appellant has renewed his prayer for bail

through this interlocutory application in the light of observation

made by this Court in its order dated 22.3.2010. By the above

order the appellant was given liberty to renew his prayer after six

months, considering which, let the appellant Binda Singh be

directed to be released, during pendency of this appeal, 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 No.V,

Aurangabad , in Sessions Trial No. 219 of 1997/113 of 2009.

As regards sentence of fine, realisation thereof

shall remain stayed till further orders.

        Kanth                                          ( Dharnidhar Jha, J.)