IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.818 of 2006
1. SUBHAN MANSOORI SON OF LATE JUMMAN MANSOORI
2. SUBHARATI MANSOORI SON OF KAILU MANSOORI
3. IDRISH MANSOORI @ MD. IDRISH SON OF NAZIR
MANSOORI.... ALL RESIDENTS OF VILLAGE- SIJAULIA,
P.S. PHULPARAS, DISTT. MADHUBANI.... APPELLANTS
Versus
STATE OF BIHAR.......................................RESPONDENT
-----------
6 30-7-2010 Heard learned counsel for appellants 2 and 3 and learned
counsel for the State in respect of I.A. No. 1365 of 2010 through which
these appellants have renewed their prayer for bail.
The earlier order dated 4-1-2007 shows that it is a case of
gang rape upon an unmarried young girl and therefore all the three
appellants have been awarded rigorous imprisonment for life. It further
appears that appellant no.1 had renewed his prayer for bail but the same
was rejected on 17-4-2009.
In the facts of the case, we do not find any good reason to
take a different view in the matter. The prayer of appellants 2 and 3 for
bail is also rejected at this stage.
( Shiva Kirti Singh, J.)
( B.P.Verma, J)
Naresh