2008 INSC 0126 SUPREME COURT OF INDIA Bishwanath Sao Vs. State of Bihar Crl.A.No.124 of 2008 (S.B. Sinha and V.S.Sirpurkar,JJ.) 18.01.2008 ORDER 1. Leave granted. 2. Having heard the learned counsel for the parties and keeping in view the fact that the appellants are already in jail for a period of about 10 months, they are directed to be released on bail on furnishing bail bonds of Rs. 10,000/- each with two sureties for the like amount, to the satisfaction of the Trial Court. 3.The appeal is allowed with the aforementioned direction. 1 SpotLaw