IN THE HIGH COURT OF JUDICATURE AT PATNA
CR APPL (DB) No 1285 of 2008
Satish Kumar
Versus
State Of Bihar
-----------
4 28.07.2011 I A No 1551 of 2011
Having heard the learned counsel for the appellant, we
are not satisfied that any ground is made to take a different view of
the matter and release the appellant on bail. The same is rejected
once again.
I A No 1551 of 2011 stands disposed of.
Hearing of the appeal may be expedited as the appellant
has been in custody for over seven years.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)