High Court Patna High Court - Orders

Mainul Haque @ Md.Mainul @ … vs State Of Bihar on 8 October, 2010

Patna High Court – Orders
Mainul Haque @ Md.Mainul @ … vs State Of Bihar on 8 October, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Cr.Misc. No.30087 of 2010
         MAINUL HAQUE @ MD.MAINUL @ MD.MAINUL HAQUE
                            Versus
                        STATE OF BIHAR
                         -----------

3 08.10.2010 Heard Counsel for the parties.

Mr. Madhav Roy, learned counsel for

the petitioner would submit that true it is

that prayer for bail of the two accused,

namely, Md. Mannan @ Md. Abdul Mannan and Md.

Suleman has been rejected by an order dated

16.3.2010 in Cr. Misc. No. 4280 of 2010 but,

then, the case of the petitioner stands on a

different footing and probably the said order

was passed without looking into the case

diary.

In view of the aforesaid submission,

it would become necessary for this Court to

direct the office to place this case before

the same Bench, which had rejected the prayer

for bail of the aforesaid two co-accused

persons by the order dated 16.3.2010 in Cr.

Misc. No. 4280 of 2010, but only after

obtaining the necessary permission of Hon’ble

the Chief Justice.

Rsh                                                  (Mihir Kumar Jha, J.)