IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.817 of 2006
RANJEET GARAIN
Versus
STATE OF BIHAR
-----------
07. 17.09.2010 I. A. No. 1785 of 2010
Prayer for bail on behalf of the appellant,
Ranjeet Garain, was earlier rejected vide Order, dated
09.09.2009, observing that if the appeal can not conclude
within one year, in that event, he may renew his prayer for
bail.
Counsel for the appellant submits that
admittedly the appeal has not been taken up for hearing
and also that the appellant has remained in custody for
more than seven years.
Considering this fact, the prayer for bail on
behalf of the appellant, namely, Ranjeet Garain, 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, F.T.C.-III, Nalanda, Bihar Sharif in connection with
Sessions Trial No. 679 of 2003.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
SKM (Shyam Kishore Sharma, J.)