High Court Patna High Court - Orders

Ganga Mahto vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Ganga Mahto vs State Of Bihar on 12 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.36708 of 2010
                                      GANGA MAHTO
                                            Versus
                                     STATE OF BIHAR
                                          -----------

02. 12.10.2010 It is a matter relating to the year 1987. Trial has dragged on

and the case has to be separated because the petitioner refused to

participate in the trial. He has only recently been arrested and remanded

for jumping bail.

The court is not inclined to enlarge the petitioner on bail at

this stage. Let the trial court take steps for expediting the trial of the

petitioner. If only the trial proceeds on a smooth mores the court may

consider the prayer for bail of the petitioner.

Prayer for bail is rejected at this stage.

rkp                                          ( Ajay Kumar Tripathi, J.)