IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24345 of 2011
Chandradeo Singh Bhogta
Versus
The State Of Bihar
----------------------------------
3. 14.09.2011 Considering the earlier rejection order passed
by me on 08.10. 2007, I am not inclined to admit this
petitioner to bail especially when learned trial judge has
reported that 7 charge-sheeted witnesses out of 9, have
been produced by the prosecution and examined. The
court believes that the court below could be in a position to
deliver judgment in further period of six months and in
case, it fails to do so, the court below shall itself consider
to admit the petitioner to bail.
(Dharnidhar Jha, J.)
Ravi/-