IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39895 of 2010
ASHISH KUMAR SINGH, S/o Late Raghubir Singh.
Versus
THE STATE OF BIHAR
-----------
02. 01.12.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 302 and 201 of the Indian
Penal Code.
The petitioner was refused bail by order dated
18.08.2009 and 03.03.2010 vide Cr. Misc. Nos. 18025 of
2009 and 7525 of 2010 considering that the stolen car, the
driver of which was kidnapped and killed, had been given
in the garage of the co-accused for painting by petitioner, I
am not inclined to review the said order. The application is
once again rejected.
The Trial Court is directed to expedite the trial
and conclude it positively within a period of one year in
view of the serious nature of the offence.
(Anjana Prakash, J.)
Vikash/-