High Court Patna High Court - Orders

Kundan Kumar @ Kundan Kumar Mahto vs State Of Bihar on 19 July, 2011

Patna High Court – Orders
Kundan Kumar @ Kundan Kumar Mahto vs State Of Bihar on 19 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.294 of 2008
                         Kundan Kumar @ Kundan Kumar Mahto
                                        Versus
                                    State of Bihar
                                       -----------

05 19.07.2011 This is the third attempt of the petitioner to get bail who

has been convicted under Section-302 as well as under Section-

307 of the Indian Penal Code read with other Sections.

We are not inclined to consider the application again on

merit. However, the petitioner has been in custody for about 5

years 8 months, in case the appeal is not listed and taken up for

hearing by the time appellant completes 7 years in custody, he

shall be entitled to renew his prayer for bail.

Trivedi/                                         (Navaniti Prasad Singh, J.)



                                                 (Ashwani Kumar Singh, J.)