High Court Patna High Court - Orders

Ajit Kumar @ Ajeet Kumar vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Ajit Kumar @ Ajeet Kumar vs The State Of Bihar on 23 March, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           Cr.Misc. No.6832 of 2011
                  AJIT KUMAR @ AJEET KUMAR, S/o Late Siya Ram Singh, Resident of
                  Village- Senduari, P.S.- Hajipur Sadar, District - Vaishali.
                                                                                ......... Petitioner
                                                       Versus
                                            THE STATE OF BIHAR .
                                                                         ......... Opp. Party
                                                     -----------

2 23.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor.

This is the second attempt for grant of bail within a very

short period. Earlier on merits, prayer for bail of the petitioner was

rejected on, 02.12.2010.

Again without any change in the circumstances, second

bail application has been filed.

It was submitted by learned counsel for the petitioner,

that on earlier occasion, many facts were not placed before this court,

and as such, this court may hear the case on merit.

The court is of the opinion, that it would not be

appropriate to allow the petitioner to address the court on merit, once

the petition for bail was already rejected on merits.

Within few months after rejection of the bail petition, the

second bail petition has been filed.

The prayer for bail stands again rejected.

( Rakesh Kumar, J.)
Praful