Patna High Court – Orders
Vicky @ Naushad vs The State Of Bihar on 15 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.254 of 2011
Vicky @ Naushad
Versus
The State Of Bihar
-----------
3/ 15.9.2011 I.A. No. 1867 of 2011
Regard being had to the reasons assigned by the court in
earlier rejection order passed on 4.3.2011, I am not inclined to allow
the present I.A. It is dismissed.
However, if the appeal is not heard within a further period
of six months, the appellant shall be free to renew his prayer for bail.
Anil/ ( Dharnidhar Jha, J.)