IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1170 of 2007
PRAMOD RAI
Versus
STATE OF BIHAR
-----------
5. 17. 03. 2011. Heard learned counsel for the appellant, learned counsel
for the informant and learned counsel for the State in respect of
I.A.No. 506 of 2011 through which the appellant has renewed his
prayer for bail in the light of the observation in the order dated 20.
04.2009. It has been submitted this appellant is in custody since
more than eight years.
Considering the aforesaid submissions and other
relevant facts of the case, the prayer for bail is allowed.
During the pendency of the appeal, let the appellant,
namely, Pramod Rai 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 the Additional Sessions Judge, Fast Track
Court No. 2, Samastipur, in connection with S. Tr. No. 182 of
2004/42 of 2004.
( Shiva Kirti Singh, J.)
m.p. (Gopal Prasad, J.)