Patna High Court – Orders
Bhavesh Yadav vs The State Of Bihar on 12 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36723 of 2010
BHAVESH YADAV, son of Janardan Yadav, resident of village - Laxmipur,
P S - Sour Bazar, District - Saharsa.
Versus
THE STATE OF BIHAR
-----------
02. 12.10.2010 Other accused are supposed to be tried and even acquitted
on the basis of so-called compromise. Since the petitioner had not
cooperated in the trial, therefore, he is in custody now.
Let the trial of the case of the petitioner be expedited.
The prayer for bail is rejected at this stage.
rkp ( Ajay Kumar Tripathi, J.)