High Court Patna High Court - Orders

Dinesh Mandal vs The State Of Bihar on 25 November, 2010

Patna High Court – Orders
Dinesh Mandal vs The State Of Bihar on 25 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.848 of 2009
                                  DINESH MANDAL
                                         Versus
                                THE STATE OF BIHAR
                                       -----------

5 25.11.2010 Reg:- I.A. No. 2184 of 2010

Counsel for the appellant submits

that co accused Nawal Singh having similar

allegations has been granted bail by order

dated 9.9.2010 after remaining in custody

for five years. Case of this appellant stands

on similar footing. He has also remained in

custody for five years and the allegation is

also general and omnibus.

Considering this fact, prayer for bail

on behalf of appellant Dinesh Mandal is

allowed. During the pendency of the

appeal, appellant above-named 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

the trial Court, i.e. First Additional Sessions
2

Judge, Bhagalpur in Sessions Trial No. 1283

of 2006 arising out of Sanhaula P.s. case No.

44 of 2005, G.R. No. 1307 of 2005.

Realization of fine shall remain

stayed.

( Mridula Mishra, J.)
A.Kumar

(Dharnidhar Jha,J.)