High Court Patna High Court - Orders

Arun Kumar Singh @ Arun Singh @ Arun … vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Arun Kumar Singh @ Arun Singh @ Arun … vs State Of Bihar on 5 October, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.26160 of 2010
            ARUN KUMAR SINGH @ ARUN SINGH @ ARUN KUMAR,
                      S/o Late Shiv Nandan Sharma.
                                 Versus
                          THE STATE OF BIHAR
                                -----------

05. 05.10.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 364A/34, 302 and 201 of the

Indian Penal Code.

Considering that the petitioner was granted bail

on 21.05.2010 vide Cr. Misc. No. 6760 of 2010 on the

erroneous submission that only three cases were pending

against the petitioner whereas there were six cases

pending against him, I am not inclined to grant bail to the

petitioner. The prayer for bail is rejected.

The trial court is directed to expedite the trial

and conclude it within a reasonable time.

(Anjana Prakash, J.)
Vikash/-