IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24389 of 2008
1.
SUNIL SINGH
2. Ramesh Singh
3. Bhagirath Singh
Versus
STATE OF BIHAR
– – – –
3. 8.7.2008 Heard.
In a case of 1976 the petitioners
absconded keeping pendency of the present
case. The petitioners could not appear so long
as an order declaring them as absconders was
passed on 17.2.2003 and thereafter they
surrendered on 25.4.2008. Under the above
circumstance, I am at all not inclined to
direct release of the petitioners on bail
till the trial is concluded.
The petition is dismissed.
Kanth
( Dharnidhar Jha, J.)