IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.848 of 2007
Umesh Rai
Versus
State Of Bihar
-----------
3 16.8.2011 I.A. No. 1656 of 2011:
This interlocutory application has been filed on behalf
of the appellant for grant of bail during the pendency of the
criminal appeal on the ground that he is in custody since
17.11.2003.
Considering the period of custody appellant Umesh
Rai is directed to be released on bail, during the pendency of the
criminal appeal, in S. T. No. 239/2004, 167/2005 and 22/2005 on
furnishing bail bond of rupees ten thousand with two sureties of
the like amount each to the satisfaction of the A.D.J., FTC I,
Vaishali at Hajipur.
The fine imposed against the appellant should not be
realized during the pendency of this appeal.
haque (Shyam Kishore Sharma,J)
( Sheema Ali Khan, J.)