Patna High Court – Orders
Dinesh Prasad Thakur vs The State Of Bihar on 22 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44123 of 2010
DINESH PRASAD THAKUR
Versus
THE STATE OF BIHAR
-----------
2/ 22.12.2010 Let the petitioner approach the lower court first and in
case the prayer of the petitioner is declined, he may move this Court
for grant of bail.
Needless to say, the lower court shall indicate in the order
the stage of the trail and the approximate time it shall take in
concluding if the trial is pending.
The petition is dismissed with the aforesaid
observation/direction.
Anil/ ( Dharnidhar Jha, J.)