High Court Patna High Court - Orders

Santosh Kumar Tiwari vs State Of Bihar on 19 April, 2011

Patna High Court – Orders
Santosh Kumar Tiwari vs State Of Bihar on 19 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (DB) No.721 of 2010
                          SANTOSH KUMAR TIWARI
                                   Versus
                            THE STATE OF BIHAR
                                  -----------

03/ 19.04.2011 Heard learned Counsel for the

appellant and learned Counsel for the State

through I.A. No. 914 of 2011.

The appellant has pressed this

application for grant of provisional bail on

account of marriage of his sister which is

scheduled to be performed on 21.04.2011.

The marriage is to be performed on

21.04.2011. Now, it is not possible that the

order be communicated within such a short time.

Considering the facts and

circumstances of the case, we are not inclined

to grant provisional bail to the above named

appellant.

Accordingly, his prayer for

provisional bail is rejected.

(Shyam Kishore Sharma, J.)

(Gopal Prasad, J.)
kksinha/-