High Court Patna High Court - Orders

Sanjay Sah vs State Of Bihar on 4 November, 2010

Patna High Court – Orders
Sanjay Sah vs State Of Bihar on 4 November, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CR. APP (DB) No.1336 of 2007
                              SANJAY SAH
                                  Versus
                            STATE OF BIHAR
                                 -----------

07/ 04.11.2010 I.A. No. 2069 of 2010

Appellant Sanjay Sah has renewed his prayer for bail

in the light of the observation in order dated 8.10.2009, where

it was observed that if the appeal is not heard within a period

of one year, the appellant may renew his prayer for bail. Till

date the appeal has not been listed for hearing and the

appellant has remained in custody for more than six years.

Considering this fact, prayer for bail on behalf of

appellant, namely, Sanjay Sah 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 Ist

Additional Sessions Judge, Vaishali at Hajipur in connection

with Sessions Trial No. 226 of 2006.

Realization of fine shall remain stayed.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/