High Court Patna High Court - Orders

Parsuram Ram vs State Of Bihar on 16 March, 2011

Patna High Court – Orders
Parsuram Ram vs State Of Bihar on 16 March, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.538 of 2010
           PARSURAM RAM, Son of Sukdeo Ram, R/v. - Raunia,
           P.S. - Barari, Distt. - Katihar.     ......... Appellant.
                                     Versus
           THE STATE OF BIHAR                   ........... O.Pary.
                                    -----------

04/ 16.03.2011 I.A. No. 469 of 2011.

Heard learned counsel for the appellant and

learned counsel for the State in respect of I.A. No. 469 of

2011 through which the appellant has renewed his prayer for

bail mainly on the ground that he has remained in custody

since 02.02.2003 i.e. for more than eight years.

Considering the facts of the case and long period

of custody, the prayer for bail of the appellant is allowed.

During the pendency of this appeal, the above named

appellant is directed to be released on bail on furnishing bail

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

like amount each to the satisfaction of Additional Sessions

Judge, F.T.C-II, Katihar in connection with Sessions Trial No.

348 of 2003 in G. R. Case No. 742 of 2002, corresponding to

Barari P.S. Case No. 52 of 2002.

Realization of fine shall remain stayed.



                                         (Shiva Kirti Singh, J.)


       Kundan                              (Gopal Prasad, J.)