High Court Patna High Court - Orders

Umesh Rai vs State Of Bihar on 16 August, 2011

Patna High Court – Orders
Umesh Rai vs State Of Bihar on 16 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.848 of 2007
                                      Umesh Rai
                                         Versus
                                    State Of Bihar
                                       -----------

3 16.8.2011 I.A. No. 1656 of 2011:

This interlocutory application has been filed on behalf

of the appellant for grant of bail during the pendency of the

criminal appeal on the ground that he is in custody since

17.11.2003.

Considering the period of custody appellant Umesh

Rai is directed to be released on bail, during the pendency of the

criminal appeal, in S. T. No. 239/2004, 167/2005 and 22/2005 on

furnishing bail bond of rupees ten thousand with two sureties of

the like amount each to the satisfaction of the A.D.J., FTC I,

Vaishali at Hajipur.

The fine imposed against the appellant should not be

realized during the pendency of this appeal.

     haque                              (Shyam Kishore Sharma,J)


                                         ( Sheema Ali Khan, J.)