IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.866 of 2009
NABINA DEVI & ANR
Versus
STATE OF BIHAR
-----------
6. 29.10.2010 I.A.No.1838 of 2010
Heard counsel for the appellants and counsel for
the State.
The prayer for bail on behalf of both the
appellants, namely, Nabina Devi and Dinesh Jha had already
been rejected which has been renewed. But, considering the
evidence on record and the manner in which the young boy was
killed, their prayer is being rejected. None of the appellants have
remained in custody for sufficient period making out a ground
for reviewing the earlier order.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth