Patna High Court – Orders
Prabhat Kumar Babuna @ Prabhat … vs State Of Bihar on 1 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42338 of 2010
PRABHAT KUMAR BABUNA @ PRABHAT KUMAR BUBNA
Versus
STATE OF BIHAR
-----------
2/ 1.12.2010 Let the petitioner approach the lower court first for grant
of bail and in case the petitioner’s prayer is declined, he may
approach this court for similar prayer.
Needless to say, the court below will be indicating in the
order the stage of the case, steps taken for the production of the
witnesses and the approximate time to be taken in concluding the
trial.
The petition is dismissed with the above observations.
Anil/ ( Dharnidhar Jha, J.)