High Court Patna High Court - Orders

Brij Mohan Singh vs State Of Bihar on 21 July, 2010

Patna High Court – Orders
Brij Mohan Singh vs State Of Bihar on 21 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.14203 of 2010
                     BRIJ MOHAN SINGH SON OF LATE BACHKUN SINGH @
       BACH BABU, R/O VILLAGE- SHEWTAR, P.S.- ATRI, DISTRICT- GAYA
                                             Versus
                                      STATE OF BIHAR
                                           -----------

3 21/07/2010 Heard Mr. Shivendra Prasad learned counsel

for the petitioner and learned APP for the State.

Earlier prayer for bail of the petitioner was

rejected twice.

Report received from the learned court below

shows that it is the petitioner who is delaying the trial.

Considering the aforesaid facts, I am not

inclined to enlarge the petitioner on bail. Accordingly,

his prayer for bail is again rejected.

avin                                     (Shyam Kishore Sharma, J.)