IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.636 of 2006
SURENDRA RAI & ANR
Versus
STATE OF BIHAR
-----------
05/ 18.08.2010 Heard learned counsel for appellant no.1 as well as learned
counsel for the State on I.A. No.1085 of 2010 which has been filed on
behalf of appellant no.1 Surendra Rai for enlarging him on bail.
Earlier similar application for grant of bail filed on behalf
of the said appellant was dismissed vide order dated 08.04.2009 with
a liberty to him to move again after completion of seven years in
custody. Learned counsel for the appellant submits that he has
remained in custody for more than seven years. Furthermore, the
appeal is not likely to be taken up as it appears from the report of
office that presently criminal appeals (D.B.) of the year 2004 are
being listed for hearing.
In the said circumstances, this interlocutory application is
allowed. During pendency of this appeal, let appellant no.1 Surendra
Rai 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-cum- Fast Track Court
No.4, Hajipur (Vaishali) in connection with Sessions Trial No.448 of
2003.
(S. N. Hussain, J.)
(Navaniti Prasad Singh, J.)
Sunil