IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20199 of 2010
AJIT KUMAR SINGH SON OF SRI CHANDRAMA PRASAD SINGH
Versus
STATE OF BIHAR
-----------
3. 14.7.2010 Supplementary affidavit filed today be kept on the record.
Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 328 and 379/34 of the Indian Penal Code.
In the first information report the allegation against an
unknown driver is that he gave the informant some drinks, on
account of which he became faint and thereafter he looted away
his belongings. The petitioner was put on test identification parade
and he was identified by the informant stating that it was the
petitioner, who had given him the intoxicating drink.
In view of such, I am not inclined to grant bail to the
petitioner.
The prayer for bail is rejected.
The trial court is directed to expedite the trial and
conclude it positively within a period of nine months since the
matter is serious.
( Anjana Prakash, J. )
Narendra/