Patna High Court – Orders
Pawan Kumar vs State Of Bihar on 14 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33571 of 2010
Pawan Kumar
Versus
State Of Bihar
-----------
03. 14.9.2011 In view of the report of the trial court it is evident
that the trial is going on and is at advanced stage as even defence
witnesses have been examined and cross-examined.
In that view of the matter it is not prudent to enlarge
the petitioner on bail at such a crucial juncture. The trial court
shall ensure that trial is concluded at the earliest preferably
within six months.
Prayer for bail, therefore, is rejected at this stage.
rkp ( Ajay Kumar Tripathi, J.)