IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1336 of 2007
SANJAY SAH
Versus
STATE OF BIHAR
-----------
07/ 04.11.2010 I.A. No. 2069 of 2010
Appellant Sanjay Sah has renewed his prayer for bail
in the light of the observation in order dated 8.10.2009, where
it was observed that if the appeal is not heard within a period
of one year, the appellant may renew his prayer for bail. Till
date the appeal has not been listed for hearing and the
appellant has remained in custody for more than six years.
Considering this fact, prayer for bail on behalf of
appellant, namely, Sanjay Sah 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 Ist
Additional Sessions Judge, Vaishali at Hajipur in connection
with Sessions Trial No. 226 of 2006.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/