Patna High Court – Orders
Bhola Prasad vs State Of Bihar on 9 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.583 of 2010
Bhola Prasad
Versus
State Of Bihar
----------------------------------
I.A.No. 1710 of 2010
04/ 09.09.2011 This Interlocutory Application has
been filed on behalf of appellant for grant
of bail.
Heard learned counsel for the
appellant and learned counsel appearing for
the State.
Considering every aspect of the
matter, the prayer for bail of the
appellant and other co-convicts has been
rejected on 26.07.2010. There is no change
of circumstances. Considering this, we are
not inclined to reconsider the prayer for
bail of the appellant. Accordingly, his
prayer for bail is again rejected.
I.A.No. 1710 of 2011 thus stands
dismissed.
(Shyam Kishore Sharma, J.)
Tahir/- (Sheema Ali Khan,J.)