IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.789 of 2009
KARAMLAL HARIJAN
Versus
STATE OF BIHAR
-----------
05. 21.12.2010 I. A. No. 2211 of 2010
The appellant, Karamlal Harijan, has
renewed his prayer for bail in the light of the
observation made in the Order, dated 05.11.2009 that
in case the appeal is not heard and disposed of within
a year, he may renew his prayer for bail. Even
otherwise, the appellant has remained in custody for
seven years.
Considering this fact, the prayer for bail on
behalf of the appellant, namely, Karamlal Harijan, is
allowed. During pendency of the appeal, the above-
named appellant 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, FTC No. 5,
Kishanganj in connection with Sessions Trial No. 566
of 2005 / 175 of 2006.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM
2