High Court Patna High Court - Orders

Manoj Paswan vs State Of Bihar on 11 July, 2011

Patna High Court – Orders
Manoj Paswan vs State Of Bihar on 11 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.1095 of 2006
                                       Manoj Paswan
                                            Versus
                                       State Of Bihar
                                          -----------

7 11.7.2011 I.A.No. 1431 of 2011

Appellant- Manoj Paswan is in custody for about five

years. His prayer for bail was rejected more than one, last being

dated 29.10.2009 wherein it was observed that the hearing of the

appeal may be expedited.

Learned counsel for the appellant states that paper

book has not yet been prepared and the appeal has not been

listed for hearing.

Let Registry ready the case and list for hearing

immediately. Once the appeal is listed for hearing, the appellant

would be at liberty to renew his prayer for bail before an

appropriate bench.

I.A.No. 1431 of 2011 is thus disposed of.

Singh ( Navaniti Prasad Singh, J.)

(Ashwani Kumar Singh,J)