High Court Patna High Court - Orders

Taiyab Mian &Amp; Anr vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Taiyab Mian &Amp; Anr vs State Of Bihar on 4 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.228 of 2007
                              TAIYAB MIAN & ANR
                                      Versus
                                 STATE OF BIHAR
                                     -----------

04 04.07.2008 Heard learned counsel for the appellant no. 1 and the

learned counsel for the State in respect of I.A. No. 493 of 2008

through which the appellant has renewed his prayer for bail, which

was earlier rejected on merits on 21.2.2007.

Appellant no. 1 is the husband of the deceased lady and

considering all the facts and circumstances, we find no good reason to

take a different view in the matter. The prayer for bail is again

rejected.

It has been submitted that the appellant no. 1 is in custody

since 19.7.2001 i.e. for about seven years. In that view of the matter,

let hearing of the appeal be expedited. Considering that appellant is in

custody for more than 8 years, let the hearing of the appeal be

expedited. It is expected that appeal shall be heard within a period of

one year. Otherwise, if so advised the appellant may renew his prayer

for bail.

(Shiva Kirti Singh, J.)

(Abhijit Sinha, J.)
Spd/-