High Court Patna High Court - Orders

Lalan Mandal vs State Of Bihar on 9 March, 2011

Patna High Court – Orders
Lalan Mandal vs State Of Bihar on 9 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (DB) No.262 of 2009
                               LALAN MANDAL
                                    Versus
                               STATE OF BIHAR
                                   -----------

05/ 09-Mar-2011 Heard learned counsel for the appellant and learned

counsel for the State in respect of I.A. No.430 of 2011

through which the appellant, Lalan Mandal has renewed his

prayer for bail which was earlier rejected on merits on

16.04.2009.

It has been submitted that PWs-1, 2 and 3 who are

eyewitnesses have alleged firing against this appellant but in

the FIR the informant claims to have heard that this appellant

and co-accused, Jamun Mandal had caused death of the

deceased lady.

Considering the facts mentioned in the earlier order

and the evidence of eyewitnesses, PWs-1, 2 and 3, we do not

find any good reason to take a different view on merits. The

prayer for bail is again rejected at this stage.

Since the appellant has completed four years of

custody let the hearing of the appeal be expedited.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)
perwez