IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.123 of 2009
RANJEET SAO
Versus
STATE OF BIHAR
-----------
4 11-03-2011 Heard learned counsel for the appellant and
learned counsel for the State in respect of I.A. no.530 of
2011 through which the appellant has renewed his prayer
for bail in the light of observation made in the order
dated 15-02-2010 and on the ground that appellant has
now remained in custody for more than seven years and
there is no likelihood of the appeal being heard in near
future.
Considering the aforesaid submission, the
prayer for bail is allowed.
During the pendency of the appeal, let the
appellant, namely, RANJEET SAO be released on bail on
furnishing bail bond of Rs. 10,000/- (rupees ten
thousand) with two sureties of the like amount each to
the satisfaction of Additional Sessions Judge, Fast Track
Court, 2, Patna in connection with Sessions Trial no.51
of 2007/ 996 of 2007.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
BKS/-