IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25390 of 2010
RAM CHANDRA THAKUR, son of late Nirdhan Thakur,
resident of village Parihara, P.S. Balia,
District Begusarai
Versus
STATE OF BIHAR
-----------
2. 18.8.2010 Having regard to the earlier order
of this Court dated 9.4.2010 in Cr.Misc.No.
331/2010 as also rejection of bail of the
petitioner on three earlier occasions, this
Court is not inclined to reconsider the
prayer for bail of the petitioner at this
stage.
This application for bail is,
accordingly, dismissed.
It is, however, made clear that the
trial of the petitioner and the other co-
accused must be completed within the
aforementioned period of nine months i.e. at
best by 31st of January, 2011. If for any
reason the trial of the petitioner is not
concluded by 31st January, 2011 he shall have
the liberty initially to move the trial
court which then would record reasons for
not concluding the trial, whereafter the
petitioner could renew his prayer for bail
before this Court.
(Mihir Kumar Jha,J.)
Surendra/