High Court Patna High Court - Orders

Tanik Manjhi vs State Of Bihar on 6 September, 2011

Patna High Court – Orders
Tanik Manjhi vs State Of Bihar on 6 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Appeal (DB) No.645 of 2009
                              Tanik Manjhi
                                 Versus
                            State Of Bihar
                   ----------------------------------

I.A.No. 1761 of 2011
04/ 06.09.2011 This Interlocutory Application has

been filed on behalf of the appellant for

grant of bail.

Heard learned counsel for the

appellant and learned counsel for the

State.

In view of allegation of killing

of four kids, we are not inclined to

reconsider the prayer for bail of the

appellant. Accordingly, his prayer for bail

is again rejected.

However, let the hearing of appeal

be expedited.

I.A.No. 1761 of 2011 thus stands

dismissed.

(Shyam Kishore Sharma, J.)

(Sheema Ali Khan,J.)
Tahir/-