High Court Patna High Court - Orders

Lalan Kumar Sinha vs State Of Bihar on 10 February, 2011

Patna High Court – Orders
Lalan Kumar Sinha vs State Of Bihar on 10 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.510 of 2007
                             LALAN KUMAR SINHA
                                   Versus
                               STATE OF BIHAR
                                -----------

3. 10.02.2011 I.A.No.219 of 2011 is a petition for bail of appellant

Lalan Kumar Sinha.

Heard.

Learned counsel for the appellant submits that the

appellant is in custody since 24th December 2004. Further

submission is that the bail prayer of this appellant was earlier

rejected by this Court twice and lastly on 13th January 2010 but

with liberty to renew his prayer for bail after one year, if the

appeal is not heard within the period.

It is submitted that the period of one year has already

elapsed but this appeal is not listed for hearing nor there is any

likelihood of its listing in near future.

In the circumstance, during the pendency of this

appeal, appellant Lalan Kumar Sinha 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, cum F.T.C.IV, Jamui in S.T.No. 371 of

2005.

Realization of fine imposed on the appellant shall also

remain stayed during the pendency of this appeal.

      Jay/                                   (C. M. Prasad,J)