High Court Patna High Court - Orders

Amiri Rai @ Amar Rai &Amp; Ors vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Amiri Rai @ Amar Rai &Amp; Ors vs State Of Bihar on 2 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.653 of 2007
                     AMIRI RAI @ AMAR RAI & ORS.........Appellants
                                   Versus
                     STATE OF BIHAR.......................... Respondents
                                  -----------

7 2-07-2010 Heard learned counsel for appellant no.1 Amiri Rai @ Amar

Rai and learned counsel for the State in respect of I.A. No. 1124 of

2010 through which the appellant has prayed for provisional bail for a

period of two month only on the ground that his own marriage has

been negotiated and finalized.

Earlier the marriage date was given as 5th June, 2010 but a

stand has been taken that since this Court could not consider his

prayer in time due to non-availability of the Bench now the marriage

date of the appellant has been shifted to 8th July, 2010. Another

marriage card has been produced in support of the aforesaid plea

showing the marriage date to be 8th July, 2010. However, certificate

from Mukhia or Sarpanch in support of this plea has not been

produced on the ground that they are not presently available.

We are not persuaded to permit the plea of marriage as the

ground of provisional bail when prayer for bail has been earlier

rejected on merits. Hence, the prayer for provisional bail is rejected.

This order shall not stand in the way of the appellant in filing of

another application for reconsideration of prayer for bail on merits on

the plea raised before us that during the pendency of this appeal he

has remained in custody for more than three years and there may be

chance of conviction being altered to Section 304 of the Indian Penal

Code.

( Shiva Kirti Singh, J.)

( C.M.Prasad, J)
Naresh
2