IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.296 of 2009
AMAR NATH SINGH
Versus
STATE OF BIHAR
-----------
7. 20.6.2011. Heard learned counsel for the appellant and the
learned A.P.P. for the State in respect of I.A. No.972 of 2011,
whereby the appellant has renewed his prayer for bail on the
ground that he is in custody since 11.7.2005 and he has suo-
moto surrendered in the court below without any delay.
Considering that the appellant is described to be
the assailant of the deceased, his prayer for bail was rejected
on two occasions, lastly on 30th of June, 2010.
Considering the period of detention of the
appellant, we are not inclined to grant him bail. The prayer
for bail of the appellant is again rejected. However, it is
made clear that if the appeal could not be taken up for
hearing within one year, the appellant, if so advised, may
renew his prayer for bail after one year.
I.A. No.972 of 2011 thus stands rejected.
( Shyam Kishore Sharma,J)
(Rajendra Kumar Mishra,J)
P.S.