IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.721 of 2010
SANTOSH KUMAR TIWARI
Versus
THE STATE OF BIHAR
-----------
03/ 19.04.2011 Heard learned Counsel for the
appellant and learned Counsel for the State
through I.A. No. 914 of 2011.
The appellant has pressed this
application for grant of provisional bail on
account of marriage of his sister which is
scheduled to be performed on 21.04.2011.
The marriage is to be performed on
21.04.2011. Now, it is not possible that the
order be communicated within such a short time.
Considering the facts and
circumstances of the case, we are not inclined
to grant provisional bail to the above named
appellant.
Accordingly, his prayer for
provisional bail is rejected.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
kksinha/-