IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7687 of 2011
UJJAWAL ROY
Versus
THE STATE OF BIHAR
-----
03. 15.04.2011 Heard learned counsel for the petitioner and the state.
Most of the witnesses are examined. Bail is sought on
the ground of custody. Trial Court is expecting its disposal within a
period of two months.
Accordingly, petitioner’s prayer for regular bail stands
rejected.
The Trial Court is directed to dispose of the case within
three months, in case, case is not disposed of within three months,
petitioner may have right to renew his prayer.
Vikash (Mandhata Singh, J.)