High Court Patna High Court - Orders

Manoj Singh vs The State Of Bihar on 3 November, 2010

Patna High Court – Orders
Manoj Singh vs The State Of Bihar on 3 November, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.40052 of 2010
                       MANOJ SINGH S/o Sri Nawal Singh, Resident of
                       Village-Dhanaur, P.S.-Katra, District-Sitamarhi
                                                              ..........Petitioner.
                                             Versus
                       THE STATE OF BIHAR             ............Opposite Party
                                                  -----------

02 03.11.2010 Heard the parties.

The present petition has been filed for modification of

order dated 06.10.2010 passed in Cr. Misc. No. 27814 of 2010,

whereby the prayer made on behalf of the petitioner for grant of bail

was rejected with certain observation.

Learned counsel for the petitioner submits that during the

pendency of application the case was committed to the Court of

Sessions and trial was taken up, but since he was having no

information from his client, therefore, no such statement could be

made before this Court while the order dated 06.10.2010 was passed.

Be that as it may, as the trial has already been taken up

and some witnesses have been examined, it is expected that trial of the

petitioner shall be concluded expeditiously by the learned trial court.

The present application stands disposed of

( Birendra Prasad Verma, J )

Anjani/