High Court Patna High Court - Orders

Saryu Paswan @ Ladu Paswan vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Saryu Paswan @ Ladu Paswan vs The State Of Bihar on 25 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. APP (DB) No.767 of 2009
                             SARYU PASWAN @ LEDU PASWAN
                                             Versus
                                    THE STATE OF BIHAR
                                           -----------

4 25-03-2011 Heard learned counsel for the appellant and

learned counsel for the State in respect of I.A. no.

654/2011. The appellant has renewed his prayer for bail

in the light of liberty granted by order dated 10-03-2010.

It has been submitted that the appeal has not

been taken up for hearing within the time indicated and

there is no chance of early hearing of the appeal.

In view of aforesaid observation, the prayer for

bail is allowed.

During the pendency of the appeal, let the

appellant, namely, SARYU PASWAN @ LEDU PASWAN 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, II, Jehanabad in connection with Sessions Trial

no.194 of 2004/ 04/2009.



                                         (Shiva Kirti Singh, J.)


BKS/-                                     (Gopal Prasad, J.)