IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1243 of 2008
MADAN MOHAN SINGH
Versus
THE STATE OF BIHAR
-----------
5. 25.8.2010 I.A. No. 832 of 2010
Appellant Madan Mohan Singh has renewed his
prayer for bail, earlier being rejected on 16.1.2009. He is in
custody since 3.9.1999. Considering his period of custody, the
prayer for bail is allowed.
Let the appellant, namely, Madan Mohan Singh 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-I, Barh, in Sessions
Trial No. 278 of 2000.
Realisation of fine shall also remain stayed till
disposal of this appeal.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth