IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.1235 OF 2008
KEDARNATH SINGH, SON OF BISESHWAR PRASAD SINGH,
RESIDENT OF MUZAFFARPUR MALAHI, POLICE STATION
BHAGWANPUR, DISTRICT MUZAFFARPUR
VERSUS
THE STATE OF BIHAR
*********
Ref.:- I.A. No. 1730 of 2011
5 26/08/2011 Heard Counsel for the appellant and the
A.P.P. appearing on behalf of the State.
Learned Counsel for the appellant submits
that the appellant was a co-villager and he was taken
into custody before the boy was recovered.
Considering the fact that the prayer for bail
on behalf of the above named appellant has been
rejected earlier, and that the appellant has remained in
jail only for four years, we are not inclined to grant bail
to the appellant.
I.A. No. 1730 of 2011 is accordingly
dismissed.
( Sheema Ali Khan, J.)
( Aditya Kumar Trivedi, J. )
Prabhakar Anand