IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.1030 of 2010
Manoj Sah son of Sri Baban Sah,
resident of Village Pipra,P.O.Sirkhinda,
P.S.Nokha, District Rohtas
Versus
State Of Bihar
----------------------------------
06/ 17.10.2011 Through I.A.No. 1978 of 2011
the appellant has renewed his prayer
for bail basically on the ground that
he has remained in custody for more
than seven years calculating the
period of pre and post conviction.
Initially two shots one by
Shambhu Kahar and another by Brija
Paswan were fired and thereafter
third shot was fired by the
appellant.
Considering the period of
detention and in the facts and
circumstances of the case, during the
pendency of this appeal, the above
named appellant shall be released on
bail on furnishing bail bond of
Rs.10,000/-(Rupees ten thousand) with
2
two sureties of the like amount each
to the satisfaction of 3rd Additional
Sessions Judge, Rohtas at Sasaram in
Sessions Trial No. 412A of
2002/Tr.No.11 of 2010 and realization
of fine as imposed against the
appellant shall also remain stayed.
I.A.No. 1978 of 2011 thus
stands allowed.
(Shyam Kishore Sharma, J.)
Tahir/- ( Dinesh Kumar Singh,J.)