IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.135 of 2008
SURESH MANDAL, SON OF RATI LAL MANDAL, R/O VILLAGE-
KHURKHURIYA, P.S. TERHAGACHH, DISTRICT-
KISHANGANJ..........................................APPELLANT
Versus
STATE OF BIHAR..................................... RESPONDENT
-----------
4 10-3-2011 Heard learned counsel for the appellant and learned
counsel for the State in respect of I.A. No. 99 of 2011 through
which the appellant has renewed his prayer for bail which was
earlier rejected on merits on 15-9-2008.
It has been submitted that appellant is in custody
since 23-5-2007 on account of strong suspicion alone as there
is no eye witness in this case and the injuries on the deceased,
who is wife of the appellant, may not show definite intention
to cause death.
In the light of the earlier order the prayer for bail is
rejected for the present. Let the hearing of the appeal be
expedited. If the appeal cannot be heard within one year, in
that event, the appellant if so advised, may renew his prayer
for bail.
( Shiva Kirti Singh, J.)
( Gopal Prasad,J)
Naresh