IN THE HIGH COURT OF JUDICATURE AT PATNA
-----------
CR. APP (SJ) No.721 of 2008
AZAD RAM ..Versus ..THE STATE OF BIHAR.
8. 14.09.2010 I.A.No. 1768/2010 is a petition for bail of the appellant.
Learned counsel for the appellant submits that the
appellant is in custody since 18th July 2008 i.e. the date of
judgment of the trial court. Further submission is that the
appellant’s prayer for bail was earlier rejected twice by this Court,
firstly, vide order dated 1st April 2009 wherein liberty was granted
to him to renew his prayer for bail after 2 years of incarceration
and that for the second time, bail prayer was rejected on 3rd
February 2010 with liberty to renew his prayer for bail after 7
months.
Learned counsel submits that the conditions laid down
in both the above orders of this Court have already been fulfilled.
It is also submitted that the case is of the year 2008 and it has not
been listed for hearing nor there is any likelihood of its listing in
near future.
In the facts and circumstance of the case, during the
pendency of this appeal, appellant Azad Ram 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, F.T.C.V, Kaimur at Bhabua in
S.T.No. 156 of 2007/46 of 207.
The realization of fine imposed on the appellant shall
also remain stayed during the pendency of this appeal.
Jay/ (C. M . Prasad, J.)
2