Patna High Court – Orders
Bidya Nand Mandal vs State Of Bihar on 28 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.559 of 2007
BIDYA NAND MANDAL
Versus
STATE OF BIHAR
-----------
8. 28.3.2011 I.A.No. 626 of 2011
Heard.
Regard being had to the facts of the case, the Court
is not inclined to direct the release of the appellant on bail. More
over, the prayer for bail of the appellant was dismissed on
5.8.2010.
This I.A. is dismissed.
However, the appellant may renew his prayer for
bail after completing one year from 5.8.2010.
Kanth ( Dharnidhar Jha, J.)