High Court Patna High Court - Orders

Jyotish Sah &Amp; Anr vs State Of Bihar on 29 April, 2011

Patna High Court – Orders
Jyotish Sah &Amp; Anr vs State Of Bihar on 29 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.211 of 2010
                                JYOTISH SAH & ANR
                                         Versus
                                  STATE OF BIHAR
                                       -----------

7. 29.4.2011 I.A.No. 1005 of 2011

This is an application renewing the prayer for bail

on behalf of appellant no.2 Ram Jatan Sah whose prayer was

lastly rejected by order dated 3.5.2010. A similarly situated

convict Jyotish Sah against whom the evidence was same and

similar has been admitted to bail by me by order dated

30.3.2011.

Let appellant no.2 Ram Jatan Sah 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. II, Bhagalpur, in Sessions Trial No.

1058 of 2005/ Tr. No. 104 of 2005.

As regards the sentence of fine, reaalisation

thereof against this appellant shall also remain stayed till further

orders.

        Kanth                                           ( Dharnidhar Jha, J.)