IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.220 of 2007
MD.SONU
Versus
STATE OF BIHAR
-----------
08. 21.04.2011. Heard.
In spite of the best efforts taken by
the learned counsel for the appellant, the
court is not inclined on account of not being
impressed with the arguments that it could be
a case in which the appellant could be
granted bail. The renewal prayer through
I.A.No.639 of 2011 is again rejected.
However, I wish to recommend to
Hon’ble the Chief Justice that an order may
be granted for early hearing of the appeal by
directing the listing of the appeal as
appeals of 2007 and 2008 as well have been
directed to be listed.
( Dharnidhar Jha,J.)
B.Kr.