IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.1197 of 2008
Md. Akbar @ Mantu @ Mantu Mian @ Asgar
Versus
State Of Bihar
----------------------------------
9 05/09/2011 I. A. No. 1731 of 2011
Heard Mr. Shakeel Ahmad Khan, learned
Senior Counsel for the Appellant and learned APP for
the State.
Through the instant interlocutory
application the appellant has renewed his prayer for
bail. Considering the every aspect of the matter
prayer for bail of the appellant was rejected twice.
There is no change of circumstances despite the fact
that the appellant is in custody since 17.7.2006.
Considering the allegation and evidence
against the appellant, we are not inclined to grant him
bail. Accordingly, his prayer for bail is rejected.
I. A. No. 1731 of 2011 stands dismissed.
(Shyam Kishore Sharma, J.)
(Sheema Ali Khan, J.)
avin