IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.156 of 2007
AJAY SINGH @ AJJO SINGH
Versus
STATE OF BIHAR
-----------
5 04.07.2008 Heard learned counsel for the appellant, learned
counsel for the State and learned counsel for the informant
in respect of I.A. No. 905 of 2008 through which the
appellant has renewed his prayer for bail, which was earlier
rejected on merits on 4.4.2007.
On merits we find no good ground to take a
different view in the matter. The prayer for bail is again
rejected.
It has been submitted that the appellant has
remained in custody for more than five years . In that view
of the matter, let hearing of the appeal be expedited.
(Shiva Kirti Singh, J.)
(Abhijit Sinha, J.)
Spd/-