IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17669 of 2011
1. Lakshman Malli
2. Sanjay Malli
Versus
The State Of Bihar
-----------
3/ 06.07.2011 Heard learned counsel for the petitioners and
learned counsel for the State.
Petitioners are seen chasing the deceased and
without appearing any intervening circumstance, informant
son-in-law’s (damad’s) dead body is recovered disentitling
petitioner for bail.
Considering the same, prayer of the petitioners
for bail is rejected.
However, Trial Court is directed to expedite the
trial.
shail (Mandhata Singh, J.)