IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18019 of 2010
1. Arun Mandal, Son of Dashrath Mandal.
2. Gulo Mandal, Son of Dhanni Mandal.
Both are residents of Village- Binoba, P.S. Ismailpur, District-
Bhagalpur..........................................................Petitioners.
Versus
THE STATE OF BIHAR..................................Opposite Party.
-----------
3. 02.07.2010. After hearing the learned counsel for the parties, without
expressing any opinion on the merits of the case since the trial has
commenced and only two materials witnesses remained to be
examined, let the trial court expedite the trial and conclude the same
within six months.
If the trial is not concluded within six months, the
petitioners are at liberty to renew their prayer for bail.
With this observation, this application is dismissed.
U.K. (Dinesh Kumar Singh,J)