IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.767 of 2009
SARYU PASWAN @ LEDU PASWAN
Versus
THE STATE OF BIHAR
-----------
4 25-03-2011 Heard learned counsel for the appellant and
learned counsel for the State in respect of I.A. no.
654/2011. The appellant has renewed his prayer for bail
in the light of liberty granted by order dated 10-03-2010.
It has been submitted that the appeal has not
been taken up for hearing within the time indicated and
there is no chance of early hearing of the appeal.
In view of aforesaid observation, the prayer for
bail is allowed.
During the pendency of the appeal, let the
appellant, namely, SARYU PASWAN @ LEDU PASWAN 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, II, Jehanabad in connection with Sessions Trial
no.194 of 2004/ 04/2009.
(Shiva Kirti Singh, J.)
BKS/- (Gopal Prasad, J.)