High Court Patna High Court - Orders

Madan Mohan Singh vs The State Of Bihar on 25 August, 2010

Patna High Court – Orders
Madan Mohan Singh vs The State Of Bihar on 25 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.1243 of 2008
                               MADAN MOHAN SINGH
                                         Versus
                                THE STATE OF BIHAR
                                       -----------

5. 25.8.2010 I.A. No. 832 of 2010

Appellant Madan Mohan Singh has renewed his

prayer for bail, earlier being rejected on 16.1.2009. He is in

custody since 3.9.1999. Considering his period of custody, the

prayer for bail is allowed.

Let the appellant, namely, Madan Mohan Singh be

directed to be released, during pendency of this appeal, on bail

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., the Additional Sessions Judge-I, Barh, in Sessions

Trial No. 278 of 2000.

Realisation of fine shall also remain stayed till

disposal of this appeal.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth