IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.194 of 2007
CHUMAN SAH
Versus
STATE OF BIHAR
-----------
06/ 21.01.2011 I.A. No. 1915 of 2010
The appellant has renewed his prayer for bail.
Considering the period in custody, prayer for bail
on behalf of appellant, namely, Chuman Sah is allowed.
During the pendency of this appeal, he is directed to 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 1st Additional Sessions Judge, Motihari (East
Champaran) in connection with Sessions Trial No. 527/167
of 2006.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/