IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34574 of 2010
LUTAN YADAV @ LUTAN RAI, son of late Jogeshwar
Yadav, resident of village Champapur, P.S.
Bakhtiyarpur, District Patna
Versus
THE STATE OF BIHAR
-----------
3. 12.10.2010 Heard counsel for the parties.
The prayer for bail of the
petitioner was earlier rejected by an order
dated 23.11.2009 in Cr.Misc.No. 39896/2009
by giving him liberty to renew his prayer
for bail initially before the trial court
which was also given certain direction.
Admittedly the petitioner has not moved the
trial court before filing this application.
That being so, this application is
premature and is, accordingly, dismissed.
(Mihir Kumar Jha,J.)
Surendra/