IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.387 of 2010
LAKHAN MAHTO
Versus
THE STATE OF BIHAR
-----------
5. 28.4.2011 I.A.No.979 of 2011
This interlocutory application has been filed on
behalf of the appellant renewing the prayer for bail in the light of
liberty granted to him by order dated 30.7.2010 passed by this
Court that on completion of five years and six months of
incarceration of the appellant and the appeal still not being
heard, the appellant may renew his prayer.
The contention is that the appellant is in custody
since 15.10. 2005
Let the appellant, namely, Lakhan Mahto be
directed to be released, during pendency of this appeal, on
furnishing a bond of Rs. 10,000/-( ten thousand) with two
sureties of the like amount each to the satisfaction of the trial
court, i.e., Additional Sessions Judge, Fast Track Court-7,
Purnia, in Sessions Trial No. 465 of 2006.
As regards the sentence of fine, realisation thereof
shall remain stayed till further orders.
Kanth ( Dharnidhar Jha, J.)