High Court Patna High Court - Orders

Vidya Rai vs State Of Bihar on 5 September, 2011

Patna High Court – Orders
Vidya Rai vs State Of Bihar on 5 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CRIMINAL APPEAL (DB) NO.360 OF 2009
                  VIDYA RAI SON OF LATE NARAYAN RAI, R/O VILLAGE-
                    DIPAU P.S.- KOTWA, DISTRICT- EAST CHAMPARAN
                                            VERSUS
                                     STATE OF BIHAR
                                ----------------------------------

5 05/09/2011 I. A. No. 1698 of 2011

This interlocutory application has been filed

for enlarging the appellant on bail. Earlier prayer for

bail of the appellant was rejected on 6.8.2010 and

liberty was granted to him that he may renew his

prayer for bail after one year if the appeal cannot be

heard by that time. Accordingly, the appellant has

renewed his prayer for bail.

Considering the earlier observation, I. A. No.

1698 of 2011 is allowed. During the pendency of this

appeal, appellant named above is directed to be

released on bail on furnishing of bail bonds of Rs.

10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of the learned

Additional Sessions Judge, F.T.C. No. V, East

Champaran, Motihari in Sessions Trial No. 135 of

2007/26 of 2007.

(Shyam Kishore Sharma, J.)

(Sheema Ali Khan, J.)
avin