IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40052 of 2010
MANOJ SINGH S/o Sri Nawal Singh, Resident of
Village-Dhanaur, P.S.-Katra, District-Sitamarhi
..........Petitioner.
Versus
THE STATE OF BIHAR ............Opposite Party
-----------
02 03.11.2010 Heard the parties.
The present petition has been filed for modification of
order dated 06.10.2010 passed in Cr. Misc. No. 27814 of 2010,
whereby the prayer made on behalf of the petitioner for grant of bail
was rejected with certain observation.
Learned counsel for the petitioner submits that during the
pendency of application the case was committed to the Court of
Sessions and trial was taken up, but since he was having no
information from his client, therefore, no such statement could be
made before this Court while the order dated 06.10.2010 was passed.
Be that as it may, as the trial has already been taken up
and some witnesses have been examined, it is expected that trial of the
petitioner shall be concluded expeditiously by the learned trial court.
The present application stands disposed of
( Birendra Prasad Verma, J )
Anjani/