High Court Patna High Court - Orders

Vinay Singh @ Wakil Singh vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Vinay Singh @ Wakil Singh vs State Of Bihar on 1 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23909 of 2008
VINAY SINGH @ WAKIL SINGH
Versus

STATE OF BIHAR

– – – –

3.   1.7.2008            Heard.

                         Let the petitioner renew his                   prayer

                for   bail    before    the    lower     court    and    it    is

expected that the lower court, i.e., the Chief

Judicial Magistrate, Bhojpur at Ara or any

other Judge shall point out to this Court as

to why the case could not be committed with

full reasons and if committed why the trial

has not taken off. The lower courts are

losing sight of the fact that the petitioner

is in custody for over three years now. There

must be detailed orders containing the reasons

as required by this Court.

With the above observation, this

petition is dismissed.

Kanth

( Dharnidhar Jha, J.)