IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.6 of 2008
ARJUN HEMBRAM
Versus
THE STATE OF BIHAR
-----------
5. 24.01.2011. I.A.No.103 of 2011
This appellant along with others have been convicted for
offence under Sections 302 and other Sections of the IPC as well as 27 of
the Arms Act. Three persons were killed in the incident for which the
appellant has faced trial. The counsel for the appellant submits that the
appellant is in custody since 21.8.2003 and out of three persons who were
identified, by witnesses participating in commission of offence, of them
Budhan Hembram has been granted bail. His case stands on similar footing
as that of appellant.
Considering the period of custody of his appellant, the prayer
for bail of the appellant is allowed. During the pendency of this appellant,
let the appellant, namely, Arjun Hembram be released on bail on furnishing
bail bond of Rs.10,000/-(ten thousand) with two sureties of the like amount
each to the satisfaction of Additional District & Sessions Judge, Fast Track
Court No.V, Jamui in Sessions Trial No.583 of 2004
( Mridula Mishra,J. )
( Dharnidhar Jha,J.)
B.Kr.