High Court Patna High Court - Orders

Jalar Yadav @ Jailer Yadav vs State Of Bihar on 13 December, 2010

Patna High Court – Orders
Jalar Yadav @ Jailer Yadav vs State Of Bihar on 13 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.1186 of 2007
                           JALAR YADAV @ JAILER YADAV
                                          Versus
                                    STATE OF BIHAR
                                        -----------

9. 13.12.2010 I.A. No. 2317 of 2010

The sole appellant Jalar Yadav alias Jailer Yadav

has filed this interlocutory application for grant of provisional

bail in order to perform the shradh of his father-in-law. Since the

period has already expired during which the shradh was to be

performed, the appellant did not want to press this application.

This I.A. is dismissed as infructuous.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth