High Court Patna High Court - Orders

Shahrun Begam &Amp; Anr vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Shahrun Begam &Amp; Anr vs State Of Bihar on 9 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. APP (DB) No.627 of 2004
                                SHAHRUN BEGAM & ANR
                                          Versus
                                     STATE OF BIHAR
                                         -----------

14. 9.7.2008. I. A. No. 1179 of 2008 has been filed on behalf of the

appellant no. 1 namely Shahrun Begam for grant of bail.

Heard learned counsel for the appellant as well as the

State.

It appears from the record that the prayer for bail of

this appellant has earlier been rejected twice by this Court. The last

one is dated 13.12.2007. In order dated 13.12.2007 it has been

observed that the appellant may renew her prayer for bail after six

months.

Thus, having regard to the facts and circumstances of

the case, this interlocutory application is allowed. During the

pendency of this appeal appellant no.1, namely, Shahrun Begam 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, Fast Track Court-III,

Buxar in connection with Sessions Trial No. 211 of 2002/Sessions

Trial No.257 of 2002.





                                                              (Ghanshyam Prasad, J.)



kanchan                                                    (Shyam Kishore Sharma, J.)