IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.688 of 2007
BINOD RAI
Versus
STATE OF BIHAR
-----------
7. 28.4.2011 I.A.No. 823 of 2011
This interlocutory application has been filed on
behalf of the appellant to renew the prayer for bail which was
earlier rejected on multiple occasions. An observation was made
in the order which was passed last on 26.8.2010 that if the
appellant completes six year’s incarceration and till then the
appeal was not heard, he may renew his prayer.
The contention is that the appeal is yet to be listed
for hearing and that the appellant has completed six years in
prison.
Regard being had to the contention and the
observation, let the appellant, namely, Binod Rai be directed to
be released, during pendency of this appeal, on furnishing a
bond of Rs. 10,000/-( ten thousand) with two sureties of the like
amount each to the satisfaction of the trial court, i.e., Additional
Sessions Judge, Fast Track Court No. IV, Muzaffarpur, in
Sessions Trial No. 380 of 2005.
As regards the sentence of fine, realisation thereof
shall remain stayed till further orders.
Kanth ( Dharnidhar Jha, J.)