High Court Patna High Court - Orders

Sanjeet Paswan @ Nanhki Paswan @ … vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Sanjeet Paswan @ Nanhki Paswan @ … vs State Of Bihar on 25 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.1352 of 2008
       SANJEET PASWAN @ NANHKI PASWAN @ NANHKI @ SANJEET KUMAR
                                         Versus
                                   STATE OF BIHAR
                                       -----------

6. 25.8.2010 I.A.No. 1425 of 2010

Heard learned counsel for the appellant and

learned counsel for the State.

The appellant has renewed his prayer for bail on

the ground that convict Kunal alias Niya alias Vishwajeet has

been granted bail by this Court in Cr. Appeal No. 1113 of

2008(D.B.) having identical allegation and same period of

custody. Considering this fact, the prayer for bail of the

appellant is allowed.

Let the appellant Sanjeet Paswan alias Nanhki

Paswan alias Nanhki alias Sanjeet Kumar 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., the

Additional Sessions Judge, Fast Track Court No.2, Patna, in

Sessions Trial No. 412 of 2006/714 of 2006.

Realization of fine imposed upon the appellant

shall also remain stayed till disposal of the appeal.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth