IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.400 of 2007
MD.ALAMGIR
Versus
STATE OF BIHAR
-----------
7. 26.4.2011 I.A.No.767 of 2011
This interlocutory application has been filed by the
appellant, namely, Md. Alamgir, who happens to be the husband
of the deceased.
Heard learned counsel for the appellant and
learned A.P.P. for the State.
Considering the evidence and the earlier rejection
order passed on 3.2.2010 and absence of any fresh ground, the
Court is not inclined to direct the release of the appellant on bail.
This interlocutory application is dismissed.
If the appellant completes six years in confinement
and the appeal is not heard by that time, he will be free to renew
his prayer.
Kanth ( Dharnidhar Jha, J.)