IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1277 of 2007
SUSHIL SAHANI
Versus
STATE OF BIHAR
-----------
4. 9.7.2008. I. A. No. 1217 of 2008 has been filed on behalf of the
sole appellant namely Sushil Sahani for grant of bail.
Heard learned counsel for the appellant as well as the
State.
It appears from the record that the prayer for bail of
the appellant has been rejected vide order dated 12.12.2007 with the
observation to renew his prayer for bail after six months. The
appellant has renewed his prayer for bail after lapse of more than six
months.
Thus, having regard to the facts and circumstances of the
case, this interlocutory application is allowed. During the pendency
of this appeal appellant namely, Sushil Sahani is directed to be
released on bail on furnishing bail bond of Rs.10,000/-(Ten
thousand) with two sureties of the like amount each to the
satisfaction of Additional Sessions Judge, F.T.C. No. IV,
Muzaffarpur in connection with Sessions Trial No. 547 /2005.
(Ghanshyam Prasad, J.)
kanchan (Shyam Kishore Sharma, J.)