High Court Patna High Court - Orders

Raqib Alam @ Ragib @ Hero vs State Of Bihar on 14 July, 2010

Patna High Court – Orders
Raqib Alam @ Ragib @ Hero vs State Of Bihar on 14 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.21009 of 2010
              RAQIB ALAM @ RAGIB @ HERO SON OF ABU KASHIM RESIDENT OF
              VILLAGE KOLHA, P.S. KADWA, DISTRICT- KATIHAR
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2 14.07.2010 Heard learned counsels for the petitioner and the

State.

Petitioner had earlier approached this Court for

grant of bail which was rejected as per the order dated

27.10.2009 as contained in Annexure-2. No any ground

has been made out for reconsideration, and as such, this

Court is not in position to take any different view of the

matter.

However, in course of argument it has been

submitted that the trial of the case is going on and

witnesses are being examined, deposition of which has

been annexed as annexure to the supplementary affidavit

filed today.

Considering the above, this application is

rejected. However, it will be open for the petitioner to

renew his prayer for bail in case the trail of the case is

not concluded within a period of eight months from

today.

Manish/- ( Shailesh Kumar Sinha,J.)