High Court Patna High Court - Orders

Md. Mango vs State Of Bihar on 12 August, 2010

Patna High Court – Orders
Md. Mango vs State Of Bihar on 12 August, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR. APP (DB) No.1335 of 2008
                          MD. MANGO .
                              Versus
                        STATE OF BIHAR .
                             -----------

5/ 12-Aug-2010 Heard learned counsel for the appellant &

learned counsel for the State in respect of I.A. No.1048

through which the appellant has renewed his prayer for bail

on the ground that occurrence admittedly took place on

account of quarrel between children and in the heat of the

moment, wherein one injury by Gupti on the chest proved

fatal.

It has been submitted that appellant has

remained in custody for more than five years. In the facts of

the case, prayer for bail is allowed. During the pendency of

this appeal, let appellant, namely, MD. MANGO be released

on bail on furnishing bail bond of Rs.10,000/- with two

sureties of the like amount each to the satisfaction of

Additional Sessions Judge, FTC- 1, Bhagalpur in Sessions

Trial No.383 of 2006.

(Shiva Kirti Singh, J.)

perwez (Hemant Kumar Srivastava,J.)