High Court Patna High Court - Orders

Kedarnath Singh vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Kedarnath Singh vs The State Of Bihar on 26 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CRIMINAL APPEAL (DB) NO.1235 OF 2008
              KEDARNATH SINGH, SON OF BISESHWAR PRASAD SINGH,
              RESIDENT OF MUZAFFARPUR MALAHI, POLICE STATION
              BHAGWANPUR, DISTRICT MUZAFFARPUR
                                      VERSUS
                             THE STATE OF BIHAR
                                       *********

Ref.:- I.A. No. 1730 of 2011

5 26/08/2011 Heard Counsel for the appellant and the

A.P.P. appearing on behalf of the State.

Learned Counsel for the appellant submits

that the appellant was a co-villager and he was taken

into custody before the boy was recovered.

Considering the fact that the prayer for bail

on behalf of the above named appellant has been

rejected earlier, and that the appellant has remained in

jail only for four years, we are not inclined to grant bail

to the appellant.

I.A. No. 1730 of 2011 is accordingly

dismissed.

( Sheema Ali Khan, J.)

( Aditya Kumar Trivedi, J. )
Prabhakar Anand