IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.741 of 2010
Harbansh Ram @ Haribansh Ram
Versus
State Of Bihar
5 12.9.2011
Heard learned counsel for the appellant and the
counsel appearing on behalf of the State.
I.A. No. 1815 of 2011 is a petition through which
the appellant has prayed for bail on the ground of his detention
since 11.12.2005.
No doubt the prayer for bail of the appellant was
rejected earlier, but considering his period of detention the
appellant is directed to be released on bail, during the
pendency of this appeal, in S. T. No. 398 of 2008 on
furnishing bail bond of rupees ten thousand with two sureties
of the like amount each to the satisfaction of the Additional
Sessions Judge, Saran at Chapra and the realization of fine is
stayed.
haque (Shyam Kishore Sharma, J)
( Sheema Ali Khan, J.)