High Court Patna High Court - Orders

Masih Prakash Jojo vs State Of Bihar on 28 July, 2011

Patna High Court – Orders
Masih Prakash Jojo vs State Of Bihar on 28 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR APPL (DB) No 980 of 2007
                              Masih Prakash Jojo
                                    Versus
                                State Of Bihar
                                   -----------

6 28.07.2011 In view of the order dated 25.11.2009 and in view of the

fact that there is no likelihood of the case being taken up For

Hearing at an early date, let the appellant be released on bail on his

furnishing bonds of Rs 10,000/- (Rupees Ten Thousand) with two

sureties of the like amount each to the satisfaction of Additional

Sessions Judge, Fast Track Court No III, Aurangabad in Sessions

Trial No 224 of 2004/13 of 2004.

Realization of fine shall also remain stayed during

pendency of the appeal.

    M.E.H./                                    (Navaniti Prasad Singh)


                                               (Ashwani Kumar Singh)