IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30087 of 2010
MAINUL HAQUE @ MD.MAINUL @ MD.MAINUL HAQUE
Versus
STATE OF BIHAR
-----------
3 08.10.2010 Heard Counsel for the parties.
Mr. Madhav Roy, learned counsel for
the petitioner would submit that true it is
that prayer for bail of the two accused,
namely, Md. Mannan @ Md. Abdul Mannan and Md.
Suleman has been rejected by an order dated
16.3.2010 in Cr. Misc. No. 4280 of 2010 but,
then, the case of the petitioner stands on a
different footing and probably the said order
was passed without looking into the case
diary.
In view of the aforesaid submission,
it would become necessary for this Court to
direct the office to place this case before
the same Bench, which had rejected the prayer
for bail of the aforesaid two co-accused
persons by the order dated 16.3.2010 in Cr.
Misc. No. 4280 of 2010, but only after
obtaining the necessary permission of Hon’ble
the Chief Justice.
Rsh (Mihir Kumar Jha, J.)