IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30399 of 2011
Mahendra Singh son of late Raghu Nandan Singh
Versus
The State Of Bihar
-----------
2. 15.9.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in Barachatti P.S. case
No.40 of 1998 (S. Tr. No.31 of 2011/ 23 of 2011) instituted for
the offence u/ss.147, 148, 149, 341, 342, 307, 323, 324, 376,
354, 511, 448 and 380 of the Indian Penal Code.
Considering that the case is of the year 1998 and the
petitioner surrendered only recently, I am not inclined to grant
bail to the petitioner.
The prayer for bail is rejected.
If there is inordinate delay in conclusion of the trial
for reasons not attributable to the petitioner, he may renew his
prayer for bail.
It has been submitted that the petitioner is 89 years
old man, which fact will be verified by the court below and if it
is found that indeed the petitioner is an old man and unable to
move freely, the court below shall release the petitioner on
bail on surety fixed by it.
Narendra/ ( Anjana Prakash, J. )