High Court Patna High Court - Orders

Prahlad Sahni @ Mistry vs The State Of Bihar on 20 August, 2010

Patna High Court – Orders
Prahlad Sahni @ Mistry vs The State Of Bihar on 20 August, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.49 of 2009
                        PRAHLAD SAHNI @ MISTRY
                                   Versus
                           THE STATE OF BIHAR
                                  -----------

04/ 20.08.2010 Appellant Prahlad Sahni @ Mistry has renewed his

prayer for bail in the light of observation made in order dated

2.4.2009. Since the appeal of the appellant has not been heard

and decided within one year’s time, the appellant has renewed

his prayer for bail.

Considering this fact, prayer for bail on behalf of

appellant Prahlad Sahni @ Mistry is allowed. During the

pendency of this appeal, he 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, Fast Track Court No. 5, Bhagalpur

in connection with Sessions Trial No. 576 of 2005/ Tr. No.

677 of 2006.

Realization of fine shall remain stayed.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/