IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.31809 of 2010
CHHATHU MALLAH, S/o Late Chhedi Mallah.
Versus
THE STATE OF BIHAR
-----------
02. 24.09.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 364A of the Indian Penal Code.
The petitioner was refused bail on merits by
order dated 02.12.2009 vide Cr. Misc. No. 41532 of 2009
but has renewed his prayer for bail on erroneous grounds
that the co-accused similarly placed have been granted
bail by this Court. It is apparent from Annexure-3 that
Ranglal Yadav was granted bail on account of the fact that
he has surrendered on the call for amnesty by the
Government therefore the petitioner’s case is not similar.
In view of such, the prayer for bail is once again
rejected with the direction to the court below to expedite
the trial.
(Anjana Prakash, J.)
Vikash/-