High Court Patna High Court - Orders

Kanhaiya Patel vs State Of Bihar on 9 September, 2011

Patna High Court – Orders
Kanhaiya Patel vs State Of Bihar on 9 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Criminal Appeal (DB) No.905 of 2009
                              Kanhaiya Patel
                                  Versus
                             State Of Bihar
                    ----------------------------------

I.No. 1850 of 2011

04/ 09.09.2011 This Interlocutory Application

has been filed on behalf of the

appellant whereby he has renewed his

prayer for bail on the ground of his

detention of about six years.

Heard Mr.Suraj Narayan Prasad

Sinha, learned Senior Counsel for the

appellant and learned counsel

appearing for the State.

Earlier the prayer for bail of

the appellant was rejected on

05.05.2010 and it was considered that

the son and daughter of the deceased

have deposed that their father

namely, the appellant has killed

their mother namely, the wife of the

appellant. Considering this, we are

not inclined to reconsider the prayer
2

for bail of the appellant.

Accordingly, his prayer for bail is

again rejected.

I.A.No. 1850 of 2011 thus

stands dismissed.

(Shyam Kishore Sharma, J.)

Tahir/- (Sheema Ali Khan,J.)