High Court Patna High Court - Orders

Khakhanu Ram &Amp; Anr vs State Of Bihar on 7 September, 2010

Patna High Court – Orders
Khakhanu Ram &Amp; Anr vs State Of Bihar on 7 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (SJ) No.239 of 2007
                              KHAKHANU RAM & ANR
                                    Versus
                                STATE OF BIHAR
                                 -----------

14. 07.09.2010 I.A./No. 1687 of 2010 is a petition for bail of the appellant

No.1 Khakhanu Ram who stands convicted u/s 304(B) (Part-I) and 323

IPC with respective sentence of R.I. for 10 years and R.I. for 1 year.

Learned counsel for the appellant submits that the bail prayer

of this appellant was earlier rejected by this Court vide order dated 19th

April 2007, but with liberty to renew his prayer for bail after

completion of incarceration for a period half the sentence awarded to

him, if the appeal is not disposed of within the period. Further

submission is that during the trial, the appellant remained in custody

from 22nd July 1988 to 3rd April 1089 and from 17th March 2005 to 25th

March 2006 and thereafter he is continuously in custody since 31st

January 2007 i.e. the date of trial court’s judgment and, therefore, it is

submitted that the appellant has remained in custody for a total period

of 5 years but the appeal has not been listed for hearing nor there is any

likelihood of its listing in near future.

Learned A.P.P. does not point out any other material.

Under the circumstances, during the pendency of this appeal,

appellant No.1 Khakhanu Ram is admitted to bail on his 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. Addl. Sessions

Judge, F.T.C.II, Buxar in S.T.No. 415 of 1988.

          Jay/                                                  (C.M.Prasad,J)