IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.22 of 2008
ANISH RAIN
Versus
STATE OF BIHAR
-----------
5 30-03-2011 Heard learned counsel for the appellant and
learned counsel for the State in respect of I.A. no.
588/2011 through which the appellant has renewed his
prayer for bail mainly on the ground that he has
remained in custody for more than five and half years
and several similarly situated accused persons have been
allowed bail in Cr. Appeal no. 1421/2007 and 14/2008.
In view of aforesaid submission, the prayer for
bail is allowed.
During the pendency of the appeal, let the
appellant, namely, ANISH RAIN be released on bail on
furnishing bail bond 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, V, Rohtas, Sasaram in connection with Sessions
Trial no.280/2006, Trial no. 16/2007.
2
Realization of fine from the appellant shall
remain stayed.
(Shiva Kirti Singh, J.)
BKS/- (Gopal Prasad, J.)