2017 INSC 0537 SUPREME COURT OF INDIA Ahsish Kumar Halder Vs. State of Bihar Crl.A.No.1120 of 2017 (Ranjan Gogoi and Navin Sinha,JJ.,) 12.07.2017 ORDER SLP(Crl.)No.9881 of 2016 1. Leave granted. 2. We have heard learned counsels for the parties. 3. Taking into account the totality of the facts of the case, we are of the view that the accused-appellant should be released on bail in the event of his arrest in connection with Bihta P.S. Case No.859 of 2014 dated 14th November, 2014 subject to such conditions as may be considered appropriate by the arresting officer. We order accordingly. 4. The order of the High Court is set aside and the appeal is allowed in the above terms. 1 SpotLaw