Md. Jargish vs State Of Bihar on 22 November, 2011

0
25
Patna High Court – Orders
Md. Jargish vs State Of Bihar on 22 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Appeal (DB) No.758 of 2008
                   ======================================================

Md. Jargish son of Md. Annudden.

Versus
State Of Bihar
======================================================
7 22-11-2011 Through, I.A. No. 2269 of 2011, the appellant Md. Jargish

has renewed his prayer for bail in the pending appeal filed against

conviction under Sections 304 (B), 201 and 120B of the Indian

Penal Code and Section 3/4 of the Dowry Prohibition Act.

It is submitted that the appellant is in custody since

06.11.2004.

Considering the period in custody and the liberty given vide

order dated 24.02.2010 passed in I.A. No. 2626 of 2009 and order

dated 24.11.2010 passed in I.A. No. 2213 of 2010, during the

pendency of this appeal, let the appellant Md. Jargish be released

on bail on furnishing the bail bond of Rs. 10,000/- (ten thousand)

with two sureties of like amount each to the satisfaction of

learned Additional Sessions Judge, F.T.C.-IV, Purnia in

connection with S. Tr. No. 340/2005.

During the pendency of this appeal, the fine imposed

against the appellant shall remain stayed.

Accordingly, I.A. No. 2269 of 2011 is allowed.

(Shyam Kishore Sharma, J)

Amrendra Kumar/- (Dinesh Kumar Singh, J)

LEAVE A REPLY

Please enter your comment!
Please enter your name here