IN THE HIGH COURT OF JUDICATURE AT PATNA
CR APPL (DB) No 980 of 2007
Masih Prakash Jojo
Versus
State Of Bihar
-----------
6 28.07.2011 In view of the order dated 25.11.2009 and in view of the
fact that there is no likelihood of the case being taken up For
Hearing at an early date, let the appellant be released on bail on his
furnishing bonds of Rs 10,000/- (Rupees Ten Thousand) with two
sureties of the like amount each to the satisfaction of Additional
Sessions Judge, Fast Track Court No III, Aurangabad in Sessions
Trial No 224 of 2004/13 of 2004.
Realization of fine shall also remain stayed during
pendency of the appeal.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)