IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1095 of 2006
Manoj Paswan
Versus
State Of Bihar
-----------
7 11.7.2011 I.A.No. 1431 of 2011
Appellant- Manoj Paswan is in custody for about five
years. His prayer for bail was rejected more than one, last being
dated 29.10.2009 wherein it was observed that the hearing of the
appeal may be expedited.
Learned counsel for the appellant states that paper
book has not yet been prepared and the appeal has not been
listed for hearing.
Let Registry ready the case and list for hearing
immediately. Once the appeal is listed for hearing, the appellant
would be at liberty to renew his prayer for bail before an
appropriate bench.
I.A.No. 1431 of 2011 is thus disposed of.
Singh ( Navaniti Prasad Singh, J.)
(Ashwani Kumar Singh,J)