IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1186 of 2007
JALAR YADAV @ JAILER YADAV
Versus
STATE OF BIHAR
-----------
9. 13.12.2010 I.A. No. 2317 of 2010
The sole appellant Jalar Yadav alias Jailer Yadav
has filed this interlocutory application for grant of provisional
bail in order to perform the shradh of his father-in-law. Since the
period has already expired during which the shradh was to be
performed, the appellant did not want to press this application.
This I.A. is dismissed as infructuous.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth