IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.659 of 2006
MD.ABDUL SAMAD @ ABDUS SAMAD
Versus
STATE OF BIHAR
-----------
4 21.07.2010 Re : I.A. No. 1323 of 2010
Heard.
The prayer for bail on behalf of the sole appellant
was earlier rejected considering his conviction under
section 302 I.P.C. and section 498A/34 I.P.C.
Counsel for the appellant submits that without
pressing any other point the prayer for bail has been
renewed as the appellant has remained in custody for
approximately seven years.
Considering the above, prayer for bail on behalf
of the appellant is allowed.
During the pendency of the appeal, the
appellant, MD.ABDUL SAMAD @ ABDUS SAMAD is directed to
be released on bail on furnishing bail bonds of Rs.
10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the Addl. Sessions
Judge, F.T.C.V, Bhagalpur in connection with Sessions
Trial No. 584 of 2004, Trial No. 46 of 2004.
( Mridula Mishra,J. )
( Shailesh Kumar Sinha,J.)
Manish/-