High Court Patna High Court - Orders

Md.Abdul Samad @ Abdus Samad vs State Of Bihar on 21 July, 2010

Patna High Court – Orders
Md.Abdul Samad @ Abdus Samad vs State Of Bihar on 21 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.659 of 2006
                            MD.ABDUL SAMAD @ ABDUS SAMAD
                                             Versus
                                      STATE OF BIHAR
                                          -----------

4 21.07.2010 Re : I.A. No. 1323 of 2010

Heard.

The prayer for bail on behalf of the sole appellant

was earlier rejected considering his conviction under

section 302 I.P.C. and section 498A/34 I.P.C.

Counsel for the appellant submits that without

pressing any other point the prayer for bail has been

renewed as the appellant has remained in custody for

approximately seven years.

Considering the above, prayer for bail on behalf

of the appellant is allowed.

During the pendency of the appeal, the

appellant, MD.ABDUL SAMAD @ ABDUS SAMAD is directed to

be released on bail on furnishing bail bonds of Rs.

10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of the Addl. Sessions

Judge, F.T.C.V, Bhagalpur in connection with Sessions

Trial No. 584 of 2004, Trial No. 46 of 2004.

( Mridula Mishra,J. )

( Shailesh Kumar Sinha,J.)
Manish/-