IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1036 of 2007
SATYA NARAIN MAHTO
Versus
STATE OF BIHAR
-----------
05/ 25.01.2011 I.A. No. 2456 of 2010
This is the 3rd occasion when the appellant Satya
Narain Mahto has renewed his prayer for bail.
Considering the reason earlier assigned for
rejecting his prayer, we find that it still applicable in the
case of the appellant. He has not remained in custody for
sufficient time being the main assailant, as such his prayer is
rejected.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/