High Court Patna High Court - Orders

Nandu Prasad vs State Of Bihar on 20 April, 2011

Patna High Court – Orders
Nandu Prasad vs State Of Bihar on 20 April, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR. APPEAL (DB) No.1142 of 2007
                          NANDU PRASAD
                              Versus
                        THE STATE OF BIHAR
                               ****

/6/ 20 April 2011 I.A. No. 752 of 2011
Heard the counsel for the appellant and the
State in connection with I.A. No. 752 of 2011, which is an
application for bail on behalf of appellant.

The prayer for bail of the appellant was
rejected earlier on two occasions. Now, it has been
submitted that another convict, Shambhu Prasad, has been
admitted to bail on 22.02.2011 in Cr. Appeal (D.B.) No.
1329 of 2007. The appellant has remained in custody for
more than seven years.

During the pendency of this appeal, in the
facts of the case, the prayer for bail of the appellant,
Nandu Prasad, is allowed. He is directed to be released on
bail on furnishing bail bond of Rs.10,000/- (rupees ten
thousand) with two sureties of the like amount each in
connection with S.T. No. 553 of 2003 to the satisfaction of
Sri Umesh Kumar Singh, Additional Sessions Judge, Fast
Track Court, III, Muzaffarpur.

Realization of fine shall also remain stayed.

(Shyam Kishore Sharma, J.)

( Gopal Prasad, J.)
S.A.