IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.71 of 2011
SANTOSH KUMAR RAI
Versus
THE STATE OF BIHAR
-----------
3 05-04-2011 Heard learned counsel for the appellant and
learned counsel for the State in respect of appellant’s
prayer for bail. Lower court records are available.
It has been submitted on behalf of the
appellant that the circumstances proved by the
prosecution were not sufficient for convicting the
appellant for the offence u/s 302 of the IPC. It has further
been submitted that the appellant is in custody since
three years.
On a careful consideration of the judgement
under appeal and the circumstances appearing in the
records, we are not persuaded to grant bail to the
appellant. The prayer for bail is rejected at this stage.
(Shiva Kirti Singh, J.)
BKS/- (Gopal Prasad, J.)