IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.786 of 2009
GIRJESH TIWARY, SON OF LATE SHIV NATH TIWARY, RESIDENT OF VILLAGE-
SACHAI, P.S. KURTHA, DISTRICT-ARWAL (JEHANABAD).
.....Appellant.
Versus
THE STATE OF BIHAR .....Respondent.
For the Appellant : Mr. Bhaskar Shankar, Advocate.
For the Respondent : APP.
-----------
05/ 21.06.2011 Heard learned Counsel for the appellant and learned
Counsel for the State on the I.A. No. 1159 of 2011, prayer for bail of
the appellant was rejected lastly on 27.08.2010.
It has been submitted that the victim has returned from
Delhi up to Jehanabad and where she has made her statement and the
appellant has been convicted on the basis of that statement. The
appellant has remained in custody for about five years.
Considering the fact that prayer for bail of the appellant
was rejected twice and the last rejection was on 27.08.2010, presently,
we are not inclined to grant bail to the above named appellant.
Accordingly, his prayer for bail is rejected.
However, if the appeal could not be listed for hearing
within one year, then the appellant will be at liberty to renew his
prayer for bail.
(Shyam Kishore Sharma, J.)
kksinha/- (Rajendra Kumar Mishra, J.)