IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36708 of 2010
GANGA MAHTO
Versus
STATE OF BIHAR
-----------
02. 12.10.2010 It is a matter relating to the year 1987. Trial has dragged on
and the case has to be separated because the petitioner refused to
participate in the trial. He has only recently been arrested and remanded
for jumping bail.
The court is not inclined to enlarge the petitioner on bail at
this stage. Let the trial court take steps for expediting the trial of the
petitioner. If only the trial proceeds on a smooth mores the court may
consider the prayer for bail of the petitioner.
Prayer for bail is rejected at this stage.
rkp ( Ajay Kumar Tripathi, J.)