High Court Patna High Court - Orders

Lakshman Malli & Anr. vs The State Of Bihar on 6 July, 2011

Patna High Court – Orders
Lakshman Malli & Anr. vs The State Of Bihar on 6 July, 2011
                     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.)