High Court Patna High Court - Orders

Ranjeet Garain vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Ranjeet Garain vs State Of Bihar on 17 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.817 of 2006
                                     RANJEET GARAIN
                                            Versus
                                      STATE OF BIHAR
                                         -----------

07. 17.09.2010 I. A. No. 1785 of 2010

Prayer for bail on behalf of the appellant,

Ranjeet Garain, was earlier rejected vide Order, dated

09.09.2009, observing that if the appeal can not conclude

within one year, in that event, he may renew his prayer for

bail.

Counsel for the appellant submits that

admittedly the appeal has not been taken up for hearing

and also that the appellant has remained in custody for

more than seven years.

Considering this fact, the prayer for bail on

behalf of the appellant, namely, Ranjeet Garain, is allowed.

During pendency of the 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.-III, Nalanda, Bihar Sharif in connection with

Sessions Trial No. 679 of 2003.

Realization of fine shall remain stayed.





                                       (Mridula Mishra, J.)



SKM                                    (Shyam Kishore Sharma, J.)