IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.720 of 2006
NITYANAND JHA & ORS
Versus
STATE OF BIHAR
-----------
6/ 27.10.2010 I.A. No. 1167 of 2010
By this application, appellant no. 4 Sonu Thakur has
renewed his prayer for bail in the light of the observation made in
order dated 4.12.2007. This appellant has remained in custody for
more than eight years.
Considering this fact, prayer on behalf of the appellant no.
4 for bail is allowed. During the pendency of the appeal, let
appellant Sonu Thakur be released on bail on furnishing bail bond of
Rs.10000/(ten thousand) with two sureties of the like amount each to
the satisfaction of Additional Sessions Judge, FTC 5, Purnea in S.T.
No. 512 of 2003 / T.R. No. 345 of 2000. Realization of fine shall
remain stayed.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)