High Court Patna High Court - Orders

Ram Prakash @ Bablu Trivedi vs State Of Bihar on 5 August, 2011

Patna High Court – Orders
Ram Prakash @ Bablu Trivedi vs State Of Bihar on 5 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Appeal (DB) No.832 of 2010
                          Ram Prakash @ Bablu Trivedi
                                        Versus
                                   State Of Bihar
                           ----------------------------------

6 5.8.2011 Earlier the prayer for bail of the appellant was rejected vide

order dated 8.10.2010.We have no reason to reconsider the matter

specially in view of the period of custody.

The prayer for bail of the appellant is rejected once again.

If the appeal is not taken up for hearing within one year, the

appellant may renew his prayer for bail.

    singh                           (Navaniti Prasad Singh,J)


                                   (Ashwani Kumar Singh,J)