High Court Patna High Court - Orders

Gogal Tiwary @ Sanjeev Tiwary vs The State Of Bihar on 8 August, 2011

Patna High Court – Orders
Gogal Tiwary @ Sanjeev Tiwary vs The State Of Bihar on 8 August, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Appeal (DB) No.584 of 2008
                   Gogal Tiwary @ Sanjeev Tiwary, Son of Udai Tiwary @ Uday Pratap
                   Tiwary, Resident of Village & P.O. - Dahibhata, P.S.-Uchakagaon,
                   District-Gopalganj.
                                                                    .....Appellant.
                                                      Versus
                   The State of Bihar                               .....Respondent.
                   For the Appellant              : Mr. Binod Kumar Singh, Advocate.
                   For the Respondent             : APP.
                                         ----------------------------------

05/ 08.08.2011 Heard learned Counsel for the

appellant and learned Counsel for the State.

The I.A. No. 1344 of 2011 whereby

the appellant has renewed his prayer for bail

after four years. The appellant’s prayer for

bail was refused on 24.06.2008 and he has

renewed his prayer for bail this time, on the

ground that he has already spent about 5

years in custody.

As per allegation and evidence, the

appellant is assailant of the deceased and

considering all the facts his prayer for bail

was earlier rejected.

Considering the facts and

circumstances, for the present, prayer for

bail of the above named appellant is again
2

rejected.

However, if the appeal could not be

listed even after completion of seven years

in custody, then the appellant shall be at

liberty to renew his prayer for bail.

(Shyam Kishore Sharma, J.)

kksinha/- (Sheema Ali Khan, J.)