High Court Patna High Court - Orders

Brahmanand Rai vs State Of Bihar on 11 July, 2011

Patna High Court – Orders
Brahmanand Rai vs State Of Bihar on 11 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.1389 of 2007
                                      Brahmanand Rai
                                            Versus
                                       State Of Bihar
                                          -----------

7 11.7.2011 I.A.No. 1369 of 2011

The appellant is in custody having been convicted for

an offence under Section 364A read with Section 120B of the

Indian Penal Code and sentenced to rigorous imprisonment for

life and to pay a fine of Rs. 5,000/-(five thousand). Earlier his

prayer for bail has twice been rejected by this Court. The prayer

for bail is being renewed on the ground that he has been in

custody for about five and a half year.

Be that as it may, we are not inclined to re-consider

the matter at this stage.

Let Registry ready the case and list for hearing

immediately.

In case the appeal is not heard and the appellant

completes six years in custody, he would be at liberty to renew

his prayer for bail before an appropriate bench.

I.A.No.1369 of 2011 stands disposed of.

Singh                                           ( Navaniti Prasad Singh, J.)


                                                (Ashwani Kumar Singh,J)