High Court Patna High Court - Orders

Shankar Dusadh & Anr vs State Of Bihar on 30 September, 2011

Patna High Court – Orders
Shankar Dusadh & Anr vs State Of Bihar on 30 September, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Appeal (DB) No.196 of 2010
                     1. Shankar Dusadh, Son of Ramadhar Dusadh.
                     2. Mahendra Dusadh, Son of Ramasrai Dusadh
                        Resident of Village-Baruhi, Police Station-Sahar, District-Bhojpur,
                        Ara.                                       .....Appellants.
                                                     Versus
                        The State of Bihar                         .....Respondent.
                        For the Appellants       : Mr. Ajay Kumar Thakur, Advocate.
                        For the State            : APP.
                                        ----------------------------------

07/ 30.09.2011 Heard learned Counsel for the

appellant and learned Counsel for the State

on the I.A. No. 2098 of 2011, filed on behalf

of Appellant No. 2 Mahendra Dusadh whereby

the appellant has renewed his prayer for

bail.

Considering the role attributed to

the appellant and period of custody,

presently, we are not inclined to grant bail

to Appellant No. 2 Mahendra Dusadh.

Accordingly, his prayer for bail is

rejected.

However, if the appeal could not be

listed for hearing within one year then the

appellant would be at liberty to renew his

prayer for bail.

(Shyam Kishore Sharma, J.)

kksinha/- (Dinesh Kumar Singh, J.)