IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.243 of 2007
MD.SANJOOR ALAM
Versus
STATE OF BIHAR
-----------
4. 7.9.2010 I.A.No. 1529 of 2010
The prayer for bail on behalf of appellant Md.
Sanjoor Alam was rejected on two earlier occasions considering
the fact that he was the assailant of the deceased and convicted
under Section 302 of the Indian Penal Code. The prayer has been
renewed on the ground he has remained in custody since
25.6.2002 which is more than 8 years. Considering this fact, the
prayer for bail on behalf of the appellant is allowed.
Let him, namely, Md. Sanjoor Alam be directed to
be released, during pendency of this appeal, on bail on
furnishing a bond of Rs. 10,000/-( ten thousand) with two
sureties of the like amount each to the satisfaction of the trial
court, i.e., Additional Sessions Judge, Fast Track Court VII,
Saharsa, in Sessions Trial No. 372 of 2002.
Realisation of fine shall also remain stayed till
disposal of this appeal.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth