High Court Patna High Court - Orders

Ajay Chandrabanshi vs State Of Bihar on 3 March, 2011

Patna High Court – Orders
Ajay Chandrabanshi vs State Of Bihar on 3 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.1112 of 2009
           AJAY CHANDRABANSHI, S/o. Keshwar Chandrawanshi,
           Resident of Village - Ramgarhi, Daudnagar, P.S. - Daudnagar,
           District - Aurangabad.                 ............ Appellant.
                                    Versus
           THE STATE OF BIHAR                     ........... Respondent.
                                   -----------

04/ 03.03.2011 I.A. No. 347 of 2011.

Heard learned counsel for the appellant and

learned counsel for the State in respect of I.A. No. 347 of

2011 through which the appellant has renewed his prayer

for bail on the ground that there is no direct evidence in this

case and appellant is in custody since 05.07.2005.

The earlier order dated 08.02.2010 discloses

that the victim is wife of the appellant and there is no

eyewitness. Considering the earlier order and the aforesaid

submission, the prayer for bail is again rejected on merits.

In view of period of custody, let the hearing of

the appeal be expedited. If the appeal cannot be heard

within one year, in that event, if so advised, the appellant

may renew his prayer for bail.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)
Kundan