IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.645 of 2009
Tanik Manjhi
Versus
State Of Bihar
----------------------------------
I.A.No. 1761 of 2011
04/ 06.09.2011 This Interlocutory Application has
been filed on behalf of the appellant for
grant of bail.
Heard learned counsel for the
appellant and learned counsel for the
State.
In view of allegation of killing
of four kids, we are not inclined to
reconsider the prayer for bail of the
appellant. Accordingly, his prayer for bail
is again rejected.
However, let the hearing of appeal
be expedited.
I.A.No. 1761 of 2011 thus stands
dismissed.
(Shyam Kishore Sharma, J.)
(Sheema Ali Khan,J.)
Tahir/-