IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25239 of 2007
ABHISHEK KUMAR @ ABHISHEK KUMAR SINGH
Versus
STATE OF BIHAR
-----------
8. 3.7.2008 Heard.
The petitioner has not moved the
Sessions Judge for bail and the contention is
that he has surrendered before the court below
i.e. Additional District & Sessions Judge-I,
Muzaffarpur in Sessions Trial no.169 of 1999. A
slip issued by the Office Clerk of the said
court has been produced before me and which is
kept on record. The petitioner has not moved
the Additional Sessions Judge or any such court
for bail after his bond being cancelled pursuant
to the order passed by this court in
Cr.Misc.No.31404 of 2003. Let him first move the
lower court then he could move this court.
( Dharnidhar Jha, J. )
B.Kr.