IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17378 of 2008
PRAVESH SINGH
Versus
THE STATE OF BIHAR
-----------
3. 2.7.2008. It appears that the prayer for bail
of the petitioner has been rejected twice by
this Court.
I see no fresh ground to reconsider
the prayer for bail. Accordingly, the same is
rejected.
The report submitted by Court below
is at Flag X. On perusal of it, it appears
that all witnesses except two I. Os. have
been examined. Steps have also been taken for
examination of I. O. Since the petitioner is
in jail custody for last four years, the
court below is directed to dispose of the
case positively within three months with
intimation to this Court.
kanchan (Ghanshyam Prasad, J.)