Patna High Court – Orders
Lalan Singh &Amp; Ors vs State Of Bihar on 11 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36302 of 2010
1. LALAN SINGH
2. Shailendra Singh, both sons of Gajendra Singh.
3. Baldeo Singh, son of late Doma Singh.
Residents of village - Mahdali Chowk, P S Nayagaon, Dist. Saran at
Chapra.
Versus
STATE OF BIHAR
-----------
02. 11.10.2010 There is a clear evidence on record that these petitioners
have been absconding and not co-operating in the case which has
frustrated the trial of a matter which was instituted in the year 2001. If
all the accused appear or accused persons who are already before the
court are willing to get the trial separated and the charges are framed
and trial proceeds, the Court may consider the case at a subsequent
stage. This Court is not willing to enlarge the petitioners on bail
keeping in mind their conduct in this regard.
The prayer for bail of the petitioners is rejected at this stage.
rkp ( Ajay Kumar Tripathi, J.)