High Court Patna High Court - Orders

Mahesh Pandit vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Mahesh Pandit vs State Of Bihar on 7 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. APP (DB) No.528 of 2009
                                       MAHESH PANDIT
                                              Versus
                                       STATE OF BIHAR
                                            -----------

5. 7.10.2010 I.A.No. 1965 of 2010

The appellant Mahesh Pandit has renewed his

prayer for bail in the light of order dated 10.9.2009 by which

while rejecting the prayer for bail of this appellant it was

observed that in case the appeal is not heard within a year, he

may renew his prayer for bail. Considering this fact, the prayer

for bail on behalf of the appellant is allowed.

Let the appellant Mahesh Pandit 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.,

Additional Sessions Judge, Fast Track Court No.2, Muzaffarpur,

in Sessions Trial No. 397 of 2003.

Realisation of fine shall also remain stayed till

disposal of the appeal.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth