IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26520 of 2010
GORAKH YADAV @ GORAKH SINGH YADAV
Versus
THE STATE OF BIHAR
-----------
4 11.8.2010 Heard learned counsel for the parties.
Trial is at the fag end. All the
witnesses have been examined save and except
doctors for which the trial court is taking
every attempt for their examination.
Accordingly, prayer for bail of the
petitioner is again rejected.
However, Additional Sessions Judge,
F.T.C. IV, Buxar is directed to dispose of
S.Tr.no. 20/08 within a period of four months
from the date of communication of this Order.
The petitioner will be option to renew
the prayer for bail after four months if the
trial is not concluded.
AI ( Mandhata Singh, J.)