High Court Patna High Court - Orders

Meraz Sain vs State Of Bihar on 24 September, 2010

Patna High Court – Orders
Meraz Sain vs State Of Bihar on 24 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.628 of 2007
                                       MERAZ SAIN
                                           Versus
                                     STATE OF BIHAR
                                        -----------

06. 24.09.2010 I. A. No. 1857 of 2010

By Order, dated 09.09.2009, the prayer for

bail on behalf of the appellant was rejected and also a

direction was issued for expeditious hearing of this

appeal. Since the appeal has not been listed for

hearing, again prayer for bail has been renewed by

the appellant.

The Office is directed to report the reasons for

not listing the appeal for hearing on priority basis,

despite specific direction of this Court, dated

09.09.2009.

Put up this case after one week.

( Mridula Mishra, J.)

(Dharnidhar Jha, J.)
SKM