IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.815 of 2008
BABAN RAM & ANR
Versus
STATE OF BIHAR
-----------
5 21.07.2010 Re : I.A. No. 2282 of 2009
Heard.
The prayer for bail on behalf of the appellants, Baban
Ram & Deolal Ram was earlier rejected by order dated 24.10.2008
stating that the prayer is being rejected at this stage.
Counsel for the appellant submits that thereafter almost
one and half years have passed.
Considering the evidence and the period of custody,
prayer for bail on behalf of the appellants is allowed.
During the pendency of the appeal, the appellants,
namely, Baban Ram & Deolal Ram are directed to be released on
bail on furnishing bail bonds of Rs. 10,000/- (ten thousand) each
with two sureties of the like amount each to the satisfaction of the
Addl. District & Sessions Judge, F.T.C.V, Rohtas at Sasaram in
connection with Sessions Trial No. 583 of 2002/166 of 2004. The
realization of fine shall remain stayed.
( Mridula Mishra,J. )
( Shailesh Kumar Sinha,J.)
Manish/-