Patna High Court – Orders
Keshaw Das vs State Of Bihar on 22 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37532 of 2010
KESHAW DAS
Versus
STATE OF BIHAR
-----------
3/ 22.12.2010 Heard.
Considering the report of the lower court that the trial may
be concluded in nine months’ time, I am not inclined to direct
release of the petitioner on bail in spite of being informed that an
accused, from whom there was a bigger recovery, has been admitted
to bail by a bench of this court.
The petition is dismissed.
Anil/ ( Dharnidhar Jha, J.)