IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1352 of 2008
SANJEET PASWAN @ NANHKI PASWAN @ NANHKI @ SANJEET KUMAR
Versus
STATE OF BIHAR
-----------
6. 25.8.2010 I.A.No. 1425 of 2010
Heard learned counsel for the appellant and
learned counsel for the State.
The appellant has renewed his prayer for bail on
the ground that convict Kunal alias Niya alias Vishwajeet has
been granted bail by this Court in Cr. Appeal No. 1113 of
2008(D.B.) having identical allegation and same period of
custody. Considering this fact, the prayer for bail of the
appellant is allowed.
Let the appellant Sanjeet Paswan alias Nanhki
Paswan alias Nanhki alias Sanjeet Kumar 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.2, Patna, in
Sessions Trial No. 412 of 2006/714 of 2006.
Realization of fine imposed upon the appellant
shall also remain stayed till disposal of the appeal.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth