High Court Patna High Court - Orders

Baban Ram &Amp; Anr vs State Of Bihar on 21 July, 2010

Patna High Court – Orders
Baban Ram &Amp; Anr vs State Of Bihar on 21 July, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. APP (DB) No.815 of 2008
                                      BABAN RAM & ANR
                                              Versus
                                       STATE OF BIHAR
                                           -----------
5   21.07.2010             Re : I.A. No. 2282 of 2009

                           Heard.

The prayer for bail on behalf of the appellants, Baban

Ram & Deolal Ram was earlier rejected by order dated 24.10.2008

stating that the prayer is being rejected at this stage.

Counsel for the appellant submits that thereafter almost

one and half years have passed.

Considering the evidence and the period of custody,

prayer for bail on behalf of the appellants is allowed.

During the pendency of the appeal, the appellants,

namely, Baban Ram & Deolal Ram are directed to be released on

bail on furnishing bail bonds of Rs. 10,000/- (ten thousand) each

with two sureties of the like amount each to the satisfaction of the

Addl. District & Sessions Judge, F.T.C.V, Rohtas at Sasaram in

connection with Sessions Trial No. 583 of 2002/166 of 2004. The

realization of fine shall remain stayed.

( Mridula Mishra,J. )

( Shailesh Kumar Sinha,J.)
Manish/-