High Court Patna High Court - Orders

Azad Ram vs The State Of Bihar on 14 September, 2010

Patna High Court – Orders
Azad Ram vs The State Of Bihar on 14 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     -----------

CR. APP (SJ) No.721 of 2008
AZAD RAM ..Versus ..THE STATE OF BIHAR.

8. 14.09.2010 I.A.No. 1768/2010 is a petition for bail of the appellant.

Learned counsel for the appellant submits that the

appellant is in custody since 18th July 2008 i.e. the date of

judgment of the trial court. Further submission is that the

appellant’s prayer for bail was earlier rejected twice by this Court,

firstly, vide order dated 1st April 2009 wherein liberty was granted

to him to renew his prayer for bail after 2 years of incarceration

and that for the second time, bail prayer was rejected on 3rd

February 2010 with liberty to renew his prayer for bail after 7

months.

Learned counsel submits that the conditions laid down

in both the above orders of this Court have already been fulfilled.

It is also submitted that the case is of the year 2008 and it has not

been listed for hearing nor there is any likelihood of its listing in

near future.

In the facts and circumstance of the case, during the

pendency of this appeal, appellant Azad Ram is admitted to bail on

his furnishing bail bond of Rs.10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of the trial

court, i.e., Addl. Sessions Judge, F.T.C.V, Kaimur at Bhabua in

S.T.No. 156 of 2007/46 of 207.

The realization of fine imposed on the appellant shall

also remain stayed during the pendency of this appeal.

      Jay/                                               (C. M . Prasad, J.)
 2