IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.905 of 2009
Kanhaiya Patel
Versus
State Of Bihar
----------------------------------
I.No. 1850 of 2011
04/ 09.09.2011 This Interlocutory Application
has been filed on behalf of the
appellant whereby he has renewed his
prayer for bail on the ground of his
detention of about six years.
Heard Mr.Suraj Narayan Prasad
Sinha, learned Senior Counsel for the
appellant and learned counsel
appearing for the State.
Earlier the prayer for bail of
the appellant was rejected on
05.05.2010 and it was considered that
the son and daughter of the deceased
have deposed that their father
namely, the appellant has killed
their mother namely, the wife of the
appellant. Considering this, we are
not inclined to reconsider the prayer
2
for bail of the appellant.
Accordingly, his prayer for bail is
again rejected.
I.A.No. 1850 of 2011 thus
stands dismissed.
(Shyam Kishore Sharma, J.)
Tahir/- (Sheema Ali Khan,J.)