High Court Patna High Court - Orders

Ashish Kumar Singh vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Ashish Kumar Singh vs State Of Bihar on 1 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.39895 of 2010
                  ASHISH KUMAR SINGH, S/o Late Raghubir Singh.
                                     Versus
                              THE STATE OF BIHAR
                                    -----------

02. 01.12.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 302 and 201 of the Indian

Penal Code.

The petitioner was refused bail by order dated

18.08.2009 and 03.03.2010 vide Cr. Misc. Nos. 18025 of

2009 and 7525 of 2010 considering that the stolen car, the

driver of which was kidnapped and killed, had been given

in the garage of the co-accused for painting by petitioner, I

am not inclined to review the said order. The application is

once again rejected.

The Trial Court is directed to expedite the trial

and conclude it positively within a period of one year in

view of the serious nature of the offence.

(Anjana Prakash, J.)
Vikash/-