High Court Patna High Court - Orders

Sudhir Mandal vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Sudhir Mandal vs The State Of Bihar on 30 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.26395 of 2010
             SUDHIR MANDAL, S/o Late Hukum Chandra Mandal.
                                  Versus
                           THE STATE OF BIHAR
                                 -----------

03. 30.03.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Section 302 of the Indian Penal Code.

By order dated 20.11.2009 vide Cr.Misc. No.

24093 of 2009 the petitioner was refused bail and the

prayer has been renewed on the ground that there is

undue delay in trial. When a report was called for from

the Trial Court about the reason for delay it transpired

that the petitioner has filed a quashing application before

this Court, due to this the application has been

adjourned. Since the petitioner himself has contributed to

the delay, I am not inclined to review the said order on

this ground. The prayer for bail is once again rejected.

(Anjana Prakash, J.)
Vikash/-