High Court Patna High Court - Orders

Shambhu Kumar Sharma @ Shambhu … vs State Of Bihar on 14 July, 2010

Patna High Court – Orders
Shambhu Kumar Sharma @ Shambhu … vs State Of Bihar on 14 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (SJ) No.759 of 2006
                 SHAMBHU KUMAR SHARMA @ SHAMBHU SHARMA & ORS
                                    Versus
                                STATE OF BIHAR
                                                -----------

12 14.7.2010 I.A. No. 995 of 2010:

This application has been filed for grant of bail to

appellant no.1 during the pendency of the criminal appeal, who has

remained in custody for about six years for offences under sections

364/34/366 of the Penal Code and has been awarded imprisonment for

ten years.

Considering the period of custody appellant no. 1

Shambhu Kumar Sharma alias Shambhu Sharma, son of Chint Lal

Sharma of village Barhara, PS Raniganj, District Araria is directed to

be released on bail, during the pendency of this appeal, on furnishing

bail bond of rupees ten thousand with two sureties of the like amount

each to the satisfaction of the Ist Addl. District & Sessions Judge,

Araria in S.T. No. 185/2003, Trial No. 21/2006 and the realization of

fine shall remain stayed.

       haque                                          (Sheema Ali Khan, J.)