IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1063 of 2007
TINKAR PRASAD @ BHAVESH PRASAD
Versus
STATE OF BIHAR
-----------
6 28-03-2011 Heard learned counsel for the appellant and
learned counsel for the State in respect of I.A. no 693/
2011.
While rejecting the appellant’s prayer for bail
on 4-8-2010 it was observed that if the appeal cannot be
heard earlier and the appellant completes eight year of
custody, he may renew his prayer for bail. The prayer
has been renewed two months earlier to completing
eight years of custody on the ground that appellant’s
father has died on 20-3-2011 and appellant is required in
connection with Shradh ceremony.
Considering the aforesaid submission, the
prayer for bail is allowed.
During the pendency of the appeal, let the
appellant, namely, TINKAR PRASAD @ BHAVESH
PRASAD 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 Ist Additional
2
Sessions Judge-cum-Special Judge, Nalanda at
Biharsharif in connection with Sessions Trial no.394 of
2004.
Realization of fine from the appellant is
stayed.
If possible, the order should be communicated
in course of the day.
(Shiva Kirti Singh, J.)
BKS/- (Gopal Prasad, J.)