2001 INSC 0971 SUPREME COURT OF INDIA Laloo Prasad alias Laloo Prasad Yadav Vs. State of Jharkhand (K.T.Thomas and S.N.Phukan JJ.) 14.12.2001 ORDER The Text below is only a summarized version of the order pronounced Whether accused can be granted interim bail in an offence punishable of imprisonment for maximum seven years and accused detained in judicial custody for more than six months. Supreme Court can grant bail in special circumstances. Interim bail can be granted to accused as proceedings had already been completed as bail can be granted to accused who had already undergone detention for period of six months. 1 SpotLaw