IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APPEAL (DB) No.185 of 2005
SIKENDRA SINGH
Versus
THE STATE OF BIHAR
****
/11/ 9 February I.A. No. 1860 of 2010
2011
Heard learned counsel for the appellant and
learned counsel for State in respect of I.A. No. 1860 of
2010 through which the appellant has renewed his
prayer for bail mainly on the ground that now he has
remained in custody for about seven years four months
and there is no likelihood of the appeal of being heard
in near future.
In view of the aforesaid submission the
prayer for bail of the appellant, Sikendra Singh, is
allowed. He is directed to be released on bail on
furnishing bail bond of Rs.10,000/- (rupees ten
thousand) with two sureties of the like amount each in
connection with S.T. No. 23 of 2003 to the satisfaction
of Shri Uday Shanker, Additional Sessions Judge, I,
Madhepura.
(Shiva Kirti Singh, J.)
( Gopal Prasad, J.)
S.A.