High Court Patna High Court - Orders

Om Prakash Rai vs State Of Bihar on 12 September, 2011

Patna High Court – Orders
Om Prakash Rai vs State Of Bihar on 12 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Appeal (DB) No.1422 of 2007
                                       Guddu Rai
                                          Versus
                                 The State Of Bihar
                             ----------------------------------

with
Criminal Appeal (DB) No.1362 of 2007
Shambhu Rai
Versus
State Of Bihar

———————————-

with
Criminal Appeal (DB) No.1365 of 2007
Dhananjay Rai
Versus
State Of Bihar

———————————-

with
Criminal Appeal (DB) No.1386 of 2007
Chandrahansh Rai @ Ajit Singh
Versus
State Of Bihar

———————————-

with
Criminal Appeal (DB) No.1400 of 2007
Om Prakash Rai
Versus
State Of Bihar

———————————-

with
Criminal Appeal (DB) No.940 of 2009
Gautam Rai
Versus
State Of Bihar

13 12.9.2011 Heard Mr.Rama Kant Sharma, Senior Advocate

for appellant Guddu Rai.

Learned counsel has submitted that I.A. 1858 of

2011 has been filed on behalf of the appellant for grant of bail.

The present appeal was running under the heading

for hearing along with other appeals in which the accused

persons have also been convicted. The batch case is running
2

under the heading ‘for hearing’ but it has come under the

heading ‘to be mentioned’ as the appellant wants disposal of

the interlocutory application.

In view of the fact that the appeals are already

listed for hearing, we are not inclined to allow the prayer for

bail, though appellant Guddu Rai has remained in custody for

7 ½ years. The prayer for bail is rejected.

Learned counsel for the appellant submits that the

appeal may be listed under the heading ‘for hearing’ within

top ten cases on 25.10.2011.

As prayed, list these cases for hearing on

25.10.2011 within the top ten cases.

haque (Shyam Kishore Sharma, J)

( Sheema Ali Khan, J.)