Patna High Court – Orders
Prafful Kumar Singh vs State Of Bihar on 10 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.921 of 2007
PRAFFUL KUMAR SINGH, , SON OF BHOLA SINGH @
DEONATH SINGH, R/O VILLAGE- DHARAMPUR, P.S.
MOHIUDDINNAGAR, DISTT- SAMASTIPUR..APPELLANT
Versus
STATE OF BIHAR....................................RESPONDENT
-----------
7 10-3-2011 Heard learned counsel for the appellant, learned
counsel for the State and learned counsel for the informant in
respect of I.A. No. 283 of 2011 through which the appellant
has renewed his prayer for bail which was rejected on three
occasions on merit.
We find no good ground to take a different view in
the matter, the prayer is again rejected. It appears that
appellant is in custody for about five and half years. In that
view of the matter let the hearing of the appeal be expedited.
( Shiva Kirti Singh, J.)
( Gopal Prasad,J)
Naresh