IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40645 of 2010
MAJED
Versus
STATE OF BIHAR
-----------
03. 01.12.2010 Heard the learned counsel for the
petitioner and the State.
Petitioner is the main assailant that is
specified also. Attempt is being made by the
trial court to expedite the disposal. Natures of
the allegation doesnot justify any liberal view
for bail on the point of custody since
19.10.2007 even.
Accordingly, the prayer of petitioner
for anticipatory bail stands rejected.
However, every attempt shall be taken by
the trial court to disposal of the case
earliest.
Vikash ( Mandhata Singh, J.)