IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.196 of 2010
1. Shankar Dusadh, Son of Ramadhar Dusadh.
2. Mahendra Dusadh, Son of Ramasrai Dusadh
Resident of Village-Baruhi, Police Station-Sahar, District-Bhojpur,
Ara. .....Appellants.
Versus
The State of Bihar .....Respondent.
For the Appellants : Mr. Ajay Kumar Thakur, Advocate.
For the State : APP.
----------------------------------
07/ 30.09.2011 Heard learned Counsel for the
appellant and learned Counsel for the State
on the I.A. No. 2098 of 2011, filed on behalf
of Appellant No. 2 Mahendra Dusadh whereby
the appellant has renewed his prayer for
bail.
Considering the role attributed to
the appellant and period of custody,
presently, we are not inclined to grant bail
to Appellant No. 2 Mahendra Dusadh.
Accordingly, his prayer for bail is
rejected.
However, if the appeal could not be
listed for hearing within one year then the
appellant would be at liberty to renew his
prayer for bail.
(Shyam Kishore Sharma, J.)
kksinha/- (Dinesh Kumar Singh, J.)