IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22079 of 2010
KAMLESH PASWAN
Versus
THE STATE OF BIHAR
-----------
3. 21.7.2010 Heard.
The renewal prayer has been framed on the ground
of petitioner’s incarceration for over one and half years.
The case is under Sections 302 and 201 of the
Penal Code. The facts of the case have been stated in short in the
order dated 24.8.2009 in Cr. Misc. No.16444 of 2009 and
considering that the prayer is hereby dismissed.
Let the trial court consider the custody of the
petitioner and take up the trial with urgency.
Kanth ( Dharnidhar Jha, J.)