High Court Patna High Court - Orders

Jai Prakash Mahto vs The State Of Bihar on 21 July, 2010

Patna High Court – Orders
Jai Prakash Mahto vs The State Of Bihar on 21 July, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. APP (DB) No.253 of 2008
                                     JAI PRAKASH MAHTO
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

4 21.07.2010 Re : I.A. No. 2484 of 2009

Heard.

The prayer for bail on behalf of the appellant was earlier

rejected and now the prayer has been renewed as the co-convict

namely, Manoj Kumar has been granted bail in Cr. Appeal (DB) No.

438 of 2008 by order dated 28.10.2009.

Counsel for the appellant submits that both the present

appellant and the co-convict namely, Manoj Kumar are alleged to

have committed rape for six months on the prosecutrix and since

he has been granted bail this appellant also deserves to be granted

bail.

Considering the above, prayer for bail on behalf of the

appellant is allowed.

During the pendency of the appeal, the appellant, JAI

PRAKASH MAHTO is directed to be released on bail on furnishing

bail bonds of Rs. 10,000/- (ten thousand) with two sureties of the

like amount each to the satisfaction of the Addl. Sessions Judge,

F.T.C.II, Nalanda at Biharsharif in connection with Sessions Trial

No. 1024 of 2006/ 171 of 2006. The realization of fine shall remain

stayed.

( Mridula Mishra,J. )

( Shailesh Kumar Sinha,J.)
Manish/-