Patna High Court – Orders
Ram Prakash @ Bablu Trivedi vs State Of Bihar on 5 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.832 of 2010
Ram Prakash @ Bablu Trivedi
Versus
State Of Bihar
----------------------------------
6 5.8.2011 Earlier the prayer for bail of the appellant was rejected vide
order dated 8.10.2010.We have no reason to reconsider the matter
specially in view of the period of custody.
The prayer for bail of the appellant is rejected once again.
If the appeal is not taken up for hearing within one year, the
appellant may renew his prayer for bail.
singh (Navaniti Prasad Singh,J)
(Ashwani Kumar Singh,J)