Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 13]

Supreme Court of India

Sunil K. Sinha vs State Of Bihar Through S.P. Cbi on 27 March, 1998

Equivalent citations: AIR1999SC1533, (1998)5SCC607, AIR 1999 SUPREME COURT 1533, 1998 (5) SCC 607, 1998 AIR SCW 3931, 1998 SCC (CRI) 1366, 1999 UJ(SC) 1 148, 1998 ADSC 9 246, (1998) 8 JT 539 (SC)

Bench: M.M. Punchhi, K. Venkataswami, B.N. Kirpal

ORDER

1. Leave granted. Heard learned counsel.

2. In view of the long incarceration of the appellant since 25-5-1996 and the trial likely to consume some time, we think that a case for grant of bail has been made out in favour of the appellant. Accordingly, we allow this appeal, set aside the impugned orders of the High Court and direct release of the appellant on bail in the sum of Rs. 1 lakh with two sureties of the like amount to the satisfaction of the Special Judge, Animal Husbandry, Patna. The bail bond would be accepted on the condition that if the appellant is a assport-holder, he shall surrender the passport to the Special Judge, Animal Husbandry, Patna.