High Court Patna High Court - Orders

Nityanand Jha &Amp; Ors vs State Of Bihar on 27 October, 2010

Patna High Court – Orders
Nityanand Jha &Amp; Ors vs State Of Bihar on 27 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.720 of 2006
                               NITYANAND JHA & ORS
                                          Versus
                                   STATE OF BIHAR
                                        -----------

6/ 27.10.2010 I.A. No. 1167 of 2010

By this application, appellant no. 4 Sonu Thakur has

renewed his prayer for bail in the light of the observation made in

order dated 4.12.2007. This appellant has remained in custody for

more than eight years.

Considering this fact, prayer on behalf of the appellant no.

4 for bail is allowed. During the pendency of the appeal, let

appellant Sonu Thakur be released on bail on furnishing bail bond of

Rs.10000/(ten thousand) with two sureties of the like amount each to

the satisfaction of Additional Sessions Judge, FTC 5, Purnea in S.T.

No. 512 of 2003 / T.R. No. 345 of 2000. Realization of fine shall

remain stayed.

Anil/

(Mridula Mishra, J.)

( Dharnidhar Jha, J.)