IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.143 OF 2009
DIWA SHANKAR MAHARAJ SON OF LATE JAMUNA
MAHARAJ, R/O VILLAGE- KHARIKA, P.S.- SONEPUR,
DISTRICT- SARAN, CHAPRA
VERSUS
STATE OF BIHAR
----------------------------------
4 21/11/2011 I. A. No. 2273 of 2011
Through this interlocutory application the
appellant has renewed his prayer for bail.
Though the appellant is the sole assailant
but considering the fact that he is in custody since
21.4.2003, let the appellant above named during the
pendency of this appeal be released on bail on
furnishing of bail bonds of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to
the satisfaction of the learned Additional Sessions
Judge, F.T.C. No. V, Chapra in S. Tr. No. 70 of 2004.
In the result, I. A. No. 2273 of 2011 stands
allowed.
(Shyam Kishore Sharma, J.)
(Dinesh Kumar Singh, J.)
avins