High Court Patna High Court - Orders

Ram Balak Singh vs State Of Bihar on 6 September, 2010

Patna High Court – Orders
Ram Balak Singh vs State Of Bihar on 6 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (DB) No.301 of 2005
                             RAM BALAK SINGH
                                    Versus
                               STATE OF BIHAR
                                   -----------

09/ 06.09.2010 I.A. No. 833 of 2010

Appellant Ram Balak Singh has been convicted for

offence under Section 302 of the IPC & 27 of the Arms Act.

The Trial court found him to be the assailant of the deceased.

He has remained in custody approximately for seven years.

Considering this fact, prayer for bail on behalf of

appellant, namely, Ram Balak Singh is allowed. During the

pendency of this appeal, he 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, Fast Track Court No. I, Nalanda in connection

with Sessions Trial No. 509 of 1994/114 of 2004.

Realization of fine shall remain stayed.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/