High Court Patna High Court - Orders

Biru @ Birbalak vs The State Of Bihar on 5 August, 2010

Patna High Court – Orders
Biru @ Birbalak vs The State Of Bihar on 5 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR. APP (DB) No.820 of 2008
                      BIRU @ BIRBALAK .
                             Versus
                    THE STATE OF BIHAR .
                            -----------

03. 05-Aug-2010 Heard learned counsel for the appellant in

respect of I.A. No. 1512/2010 through which the appellant

has renewed his prayer for bail mainly on the ground that

he has now remained in custody for nine and a half years

and there is no likelihood of appeal being heard in near

future.

No body appears for the State.

Considering the long period of custody and

the aforesaid submission the prayer for bail is allowed.

During the pendency of this appeal, let appellant, namely,

BIRU @ BIRBALAK be released on bail on furnishing

bail bond of Rs.10,000/- with two sureties of the like

amount each to the satisfaction of Additional Sessions

Judge, FTC-III, Munger in Sessions Trial No.138 of 2002.



                                      (Shiva Kirti Singh, J.)



       perwez                         (Birendra Prasad Verma,J.)