High Court Patna High Court - Orders

Bhism Prasad Yadav vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Bhism Prasad Yadav vs State Of Bihar on 3 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.344 of 2008
                              BHISM PRASAD YADAV
                                         Versus
                                  STATE OF BIHAR
                                       -----------

7 3.11.2010 Reg:- I.A. No.2091 of 2010

By filing this application appellant has

renewed his prayer for bail, which had earlier been

rejected by order dated 1.7.2008 and thereafter by order

dated 16.10.2009 with an observation that if appeal is

not heard within one year, he may renew his prayer for

bail.

The Registry is directed to furnish the reasons

for not listing the appeal for hearing in view of the

observation dated 16.10.2010 and also that the appellant

has remained in custody for more than seven years.

The report must be placed within ten days.

( Mridula Mishra, J.)
A.Kumar

(Dharnidhar Jha,J.)