High Court Patna High Court - Orders

Suresh Mandal vs State Of Bihar on 10 March, 2011

Patna High Court – Orders
Suresh Mandal vs State Of Bihar on 10 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. APP (DB) No.135 of 2008
                 SURESH MANDAL, SON OF RATI LAL MANDAL, R/O VILLAGE-
                 KHURKHURIYA, P.S. TERHAGACHH, DISTRICT-
                 KISHANGANJ..........................................APPELLANT
                                Versus
                 STATE OF BIHAR..................................... RESPONDENT
                              -----------

4 10-3-2011 Heard learned counsel for the appellant and learned

counsel for the State in respect of I.A. No. 99 of 2011 through

which the appellant has renewed his prayer for bail which was

earlier rejected on merits on 15-9-2008.

It has been submitted that appellant is in custody

since 23-5-2007 on account of strong suspicion alone as there

is no eye witness in this case and the injuries on the deceased,

who is wife of the appellant, may not show definite intention

to cause death.

In the light of the earlier order the prayer for bail is

rejected for the present. Let the hearing of the appeal be

expedited. If the appeal cannot be heard within one year, in

that event, the appellant if so advised, may renew his prayer

for bail.

( Shiva Kirti Singh, J.)

( Gopal Prasad,J)
Naresh