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/-