High Court Patna High Court - Orders

Sushil Sahani vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Sushil Sahani vs State Of Bihar on 9 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.1277 of 2007
                                    SUSHIL SAHANI
                                          Versus
                                    STATE OF BIHAR
                                         -----------

4. 9.7.2008. I. A. No. 1217 of 2008 has been filed on behalf of the

sole appellant namely Sushil Sahani 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

the appellant has been rejected vide order dated 12.12.2007 with the

observation to renew his prayer for bail after six months. The

appellant has renewed his prayer for bail after lapse of more than 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 namely, Sushil Sahani 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, F.T.C. No. IV,

Muzaffarpur in connection with Sessions Trial No. 547 /2005.





                                                              (Ghanshyam Prasad, J.)



kanchan                                                      (Shyam Kishore Sharma, J.)