IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14203 of 2010
BRIJ MOHAN SINGH SON OF LATE BACHKUN SINGH @
BACH BABU, R/O VILLAGE- SHEWTAR, P.S.- ATRI, DISTRICT- GAYA
Versus
STATE OF BIHAR
-----------
3 21/07/2010 Heard Mr. Shivendra Prasad learned counsel
for the petitioner and learned APP for the State.
Earlier prayer for bail of the petitioner was
rejected twice.
Report received from the learned court below
shows that it is the petitioner who is delaying the trial.
Considering the aforesaid facts, I am not
inclined to enlarge the petitioner on bail. Accordingly,
his prayer for bail is again rejected.
avin (Shyam Kishore Sharma, J.)