IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.262 of 2009
LALAN MANDAL
Versus
STATE OF BIHAR
-----------
05/ 09-Mar-2011 Heard learned counsel for the appellant and learned
counsel for the State in respect of I.A. No.430 of 2011
through which the appellant, Lalan Mandal has renewed his
prayer for bail which was earlier rejected on merits on
16.04.2009.
It has been submitted that PWs-1, 2 and 3 who are
eyewitnesses have alleged firing against this appellant but in
the FIR the informant claims to have heard that this appellant
and co-accused, Jamun Mandal had caused death of the
deceased lady.
Considering the facts mentioned in the earlier order
and the evidence of eyewitnesses, PWs-1, 2 and 3, we do not
find any good reason to take a different view on merits. The
prayer for bail is again rejected at this stage.
Since the appellant has completed four years of
custody let the hearing of the appeal be expedited.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
perwez