IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.160 of 2007
JUBER ALAM
Versus
STATE OF BIHAR
-----------
10. 4.3.2011 I.A. No. 147 of 2011 has been filed by the
appellant to renew his prayer for bail which was earlier
dismissed on 13.8.2008 and again on 30.4.2010. The last
rejection was on account of non-prosecution of I.A. No. 1634 of
2009.
Heard counsel for both the sides.
Considering the evidence and considering the
background of the case, I am not inclined to direct the release of
the appellant on bail unless he completes five years in prison.
The prayer for bail is dismissed at this stage with
the above direction/observation.
Kanth ( Dharnidhar Jha, J.)