IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.404 of 2009
PRAKASH MANDAL
Versus
THE STATE OF BIHAR
-----------
4. 25.8.2010 I.A.No.1538 of 2010
The prayer for bail on behalf of the appellant was
earlier rejected on 1.7.2009. It is being renewed on the ground
that he is in custody since 20.12.2002, i.e., near about 8 years.
Considering this fact, the prayer for bail is allowed.
Let the appellant, namely, Prakash Mandal be
directed to be released, during pendency of this appeal, on bail
on furnishing a bond of Rs. 10,000/-( ten thousand) with two
sureties of the like amount each to the satisfaction of the trial
court, i.e., the Additional Sessions Judge, Fast Track Court No.
5, Bhagalpur, in Sessions Trial No. 1233 of 2004/ Tr. No. 22 of
2005.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth