IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.818 of 2006
SUBHAN MANSOORI & ORS
Versus
STATE OF BIHAR
-----------
07/ 21.12.2010 I.A. No. 2409 of 2010
Appellant No. 1 Subhan Mansoori has renewed his
prayer for bail. Prayer for bail on behalf of this appellant
had earlier been rejected considering the fact that he along
with other two appellants had gang raped the victim.
Considering the seriousness of the offence, prayer
was earlier rejected. We still do not feel inclined to grant
him bail. His prayer for bail is rejected. Appellant has
remained in custody for 5 ½ years, he may move before the
appropriate forum for expeditious hearing of the appeal.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/