High Court Patna High Court - Orders

Chhathu Mallah vs State Of Bihar on 24 September, 2010

Patna High Court – Orders
Chhathu Mallah vs State Of Bihar on 24 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.31809 of 2010
                    CHHATHU MALLAH, S/o Late Chhedi Mallah.
                                      Versus
                              THE STATE OF BIHAR
                                     -----------

02. 24.09.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Section 364A of the Indian Penal Code.

The petitioner was refused bail on merits by

order dated 02.12.2009 vide Cr. Misc. No. 41532 of 2009

but has renewed his prayer for bail on erroneous grounds

that the co-accused similarly placed have been granted

bail by this Court. It is apparent from Annexure-3 that

Ranglal Yadav was granted bail on account of the fact that

he has surrendered on the call for amnesty by the

Government therefore the petitioner’s case is not similar.

In view of such, the prayer for bail is once again

rejected with the direction to the court below to expedite

the trial.

(Anjana Prakash, J.)
Vikash/-