High Court Patna High Court - Orders

Majed vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Majed vs State Of Bihar on 1 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.40645 of 2010
                                               MAJED
                                               Versus
                                        STATE OF BIHAR
                                             -----------

03. 01.12.2010 Heard the learned counsel for the

petitioner and the State.

Petitioner is the main assailant that is

specified also. Attempt is being made by the

trial court to expedite the disposal. Natures of

the allegation doesnot justify any liberal view

for bail on the point of custody since

19.10.2007 even.

Accordingly, the prayer of petitioner

for anticipatory bail stands rejected.

However, every attempt shall be taken by

the trial court to disposal of the case

earliest.

Vikash ( Mandhata Singh, J.)