IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21009 of 2010
RAQIB ALAM @ RAGIB @ HERO SON OF ABU KASHIM RESIDENT OF
VILLAGE KOLHA, P.S. KADWA, DISTRICT- KATIHAR
Versus
STATE OF BIHAR
-----------
2 14.07.2010 Heard learned counsels for the petitioner and the
State.
Petitioner had earlier approached this Court for
grant of bail which was rejected as per the order dated
27.10.2009 as contained in Annexure-2. No any ground
has been made out for reconsideration, and as such, this
Court is not in position to take any different view of the
matter.
However, in course of argument it has been
submitted that the trial of the case is going on and
witnesses are being examined, deposition of which has
been annexed as annexure to the supplementary affidavit
filed today.
Considering the above, this application is
rejected. However, it will be open for the petitioner to
renew his prayer for bail in case the trail of the case is
not concluded within a period of eight months from
today.
Manish/- ( Shailesh Kumar Sinha,J.)