IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22348 of 2008
RAUSHAN KUMAR @ RAUSHAN SHARMA
Versus
STATE OF BIHAR
-----------
3 3.7.2008 The petitioner’s prayer for bail was earlier rejected on
two occasions. In the last order, dated 6.9.2007 this court had directed
that the trial should be concluded within seven months.
Learned counsel for the petitioner submits that the case
has not yet been committed for trial.
Call for a report from the Chief Judicial Magistrate,
Patna regarding the present status of Phulwarisharif PS case No.
168/2007. The court below is also directed to send clear copy of the
case diary of the case.
List this case immediately on receipt of the report and
the case diary.0
haque (Sheema Ali Khan, J.)