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)