IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.528 of 2009
MAHESH PANDIT
Versus
STATE OF BIHAR
-----------
5. 7.10.2010 I.A.No. 1965 of 2010
The appellant Mahesh Pandit has renewed his
prayer for bail in the light of order dated 10.9.2009 by which
while rejecting the prayer for bail of this appellant it was
observed that in case the appeal is not heard within a year, he
may renew his prayer for bail. Considering this fact, the prayer
for bail on behalf of the appellant is allowed.
Let the appellant Mahesh Pandit be directed to be
released, during pendency of this appeal, on bail 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.2, Muzaffarpur,
in Sessions Trial No. 397 of 2003.
Realisation of fine shall also remain stayed till
disposal of the appeal.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth