IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APPEAL (DB) No.1122 of 2007
DHANJEE YADAV @ DHANMUN YADAV
Versus
THE STATE OF BIHAR
****
/4/ 22 February I.A. No. 300 of 2011
2011
Heard learned counsel for appellant, learned
counsel for State and learned counsel for informant in
respect of I.A. No. 300 of 2011 through which the appellant
has renewed his prayer for bail.
On merits, we find no good reason to take a
different view and prayer for bail is, again, rejected.
It has been submitted that appellant will
complete seven years of custody on 12.05.2011 and, hence,
he should be allowed bail. Learned counsel for the
informant has submitted that at the earlier stage the
appellant was absconding and till the trial of the appellant,
two co-accused were absconding.
Considering the aforesaid submissions, we are
of view that this appeal, itself, should be heard at an early
date.
Let the appeal be listed for hearing before the
appropriate Bench so that it may be heard at an early date,
preferably within six months. In case the appeal is not
heard within that period, for no fault of the appellant, then
he may renew his prayer for bail.
(Shiva Kirti Singh, J.)
( Gopal Prasad, J.)
S.A.