High Court Patna High Court - Orders

Md. Siraj @ Sanowar vs State Of Bihar on 20 January, 2011

Patna High Court – Orders
Md. Siraj @ Sanowar vs State Of Bihar on 20 January, 2011
                                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CR. APP (SJ) No.360 of 2007
                                      MD. SIRAJ @ SANOWAR
                                               Versus
                                         STATE OF BIHAR
                                              -----------

7. 20.01.2011 I.A. No. 18 of 2011 is a petition for bail of appellant Md.

Siraj @ Sanowar who stands convicted under Sections 364A/511 and

448 of the I.P.C. and sentenced to R.I. for ten years.

Heard.

The bail prayer of the appellant was earlier thrice of this

court lastly on 13.1.2010 but with liberty to renew his prayer for bail

after one year if the appeal is not heard within the period.

Learned counsel for the appellant submits that till date the

appellant has completed seven and half years of incarceration in jail.

Further submission is that the period of one year as mentioned in this

court’s order dated 13.1.2010 has already elapsed but this appeal has

not been listed for hearing nor there is any likelihood of its listing in

near future.

In the facts and circumstances of the case, during the

pendency of the appellant, Md. Siraj @ Sanowar is admitted to bail on

furnishing bail bond of Rs. 10, 000/- (ten thousand) with two sureties

of the like amount each to the satisfaction of Additional District and

Sessions Judge cum Fast Track Court No.5, Samastipur, in Sessions

Trial No.183 of 1997/411 of 2006.

The realization of fine imposed on the appellant shall remain

stayed till disposal of the appeal.

(C. M. Prasad, J.)

Ravi/-