IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.461 of 2009
SOHARAI SINGH
Versus
STATE OF BIHAR
-----------
04/ 26.08.2010 I.A. No. 1589 of 2010
There is evidence on record that the appellant is
the assailant of the deceased. However, considering the
period in custody, which is almost eight years, prayer for
bail on behalf of appellant Soharai Singh 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 Additional Sessions Judge II,
Aurangabad in connection with Sessions Trial No. 161 of
2003/280 of 2009.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/