IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.628 of 2007
MERAZ SAIN
Versus
STATE OF BIHAR
-----------
06. 24.09.2010 I. A. No. 1857 of 2010
By Order, dated 09.09.2009, the prayer for
bail on behalf of the appellant was rejected and also a
direction was issued for expeditious hearing of this
appeal. Since the appeal has not been listed for
hearing, again prayer for bail has been renewed by
the appellant.
The Office is directed to report the reasons for
not listing the appeal for hearing on priority basis,
despite specific direction of this Court, dated
09.09.2009.
Put up this case after one week.
( Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM