High Court Patna High Court - Orders

Gorakh Yadav @ Gorakh Singh Yadav vs The State Of Bihar on 11 August, 2010

Patna High Court – Orders
Gorakh Yadav @ Gorakh Singh Yadav vs The State Of Bihar on 11 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.26520 of 2010
                    GORAKH YADAV @ GORAKH SINGH YADAV
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

4 11.8.2010 Heard learned counsel for the parties.

                           Trial    is     at     the    fag     end.    All      the

                 witnesses   have     been      examined       save    and    except

                 doctors   for     which    the    trial       court    is    taking

every attempt for their examination.

Accordingly, prayer for bail of the

petitioner is again rejected.

However, Additional Sessions Judge,

F.T.C. IV, Buxar is directed to dispose of

S.Tr.no. 20/08 within a period of four months

from the date of communication of this Order.

The petitioner will be option to renew

the prayer for bail after four months if the

trial is not concluded.

AI                                                        ( Mandhata Singh, J.)