High Court Patna High Court - Orders

Md.Alamgir vs State Of Bihar on 26 April, 2011

Patna High Court – Orders
Md.Alamgir vs State Of Bihar on 26 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.400 of 2007
                                    MD.ALAMGIR
                                         Versus
                                  STATE OF BIHAR
                                       -----------

7. 26.4.2011 I.A.No.767 of 2011

This interlocutory application has been filed by the

appellant, namely, Md. Alamgir, who happens to be the husband

of the deceased.

Heard learned counsel for the appellant and

learned A.P.P. for the State.

Considering the evidence and the earlier rejection

order passed on 3.2.2010 and absence of any fresh ground, the

Court is not inclined to direct the release of the appellant on bail.

This interlocutory application is dismissed.

If the appellant completes six years in confinement

and the appeal is not heard by that time, he will be free to renew

his prayer.

        Kanth                                          ( Dharnidhar Jha, J.)