IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (SJ) No.1197 of 2010
Sita Devi
Versus
The State Of Bihar
----------------------------------
4. 7.9.2011 I.A.No. 1807 of 2010
Heard learned counsel for the appellant and
learned A.P.P. for the State.
Regard being had to the circumstances culled
out by this Court in its order dated 18.3.2011, I am not
inclined to review that particular order.
The prayer for bail is dismissed.
However, if the appeal is not heard in a period of
one and half years from today, the appellant shall be free to
renew her prayer for bail.
Kanth ( Dharnidhar Jha, J.)