IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36521 of 2010
MD. SHAHABUDDIN
Versus
STATE OF BIHAR
-----------
2. 6.10.2010 Heard learned counsel for the petitioner
and the State.
Renewing the prayer for bail on the 4th
occasion, the period of custody since 7.11.2005 is
emphasized, along with submission that he has
completed over one and a half year’s further custody
from the last rejection on 22.4.2009.
This Court has rejected the prayer for
bail on merits thrice. On each occasion the
petitioner has availed his remedies before the
Supreme Court against the order of this Court
unsuccessfully.
This Court is not satisfied in the
aforesaid background to reconsider the prayer for
bail on this 4th occasion.
The application is rejected.
P. Kumar ( Navin Sinha, J.)