High Court Patna High Court - Orders

Nabina Devi &Amp; Anr vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Nabina Devi &Amp; Anr vs State Of Bihar on 29 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.866 of 2009
                                 NABINA DEVI & ANR
                                          Versus
                                   STATE OF BIHAR
                                        -----------

6. 29.10.2010 I.A.No.1838 of 2010

Heard counsel for the appellants and counsel for

the State.

The prayer for bail on behalf of both the

appellants, namely, Nabina Devi and Dinesh Jha had already

been rejected which has been renewed. But, considering the

evidence on record and the manner in which the young boy was

killed, their prayer is being rejected. None of the appellants have

remained in custody for sufficient period making out a ground

for reviewing the earlier order.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth