IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14723 of 2008
RAJ KUMAR THAKUR
Versus
STATE OF BIHAR
-----------
3. 2.7.2008. It appears that the prayer for bail
of the petitioner has been rejected by this
Court five times.
No fresh ground has been shown for
reconsideration of the matter. Accordingly,
this application is rejected.
The report submitted by the Court
below is at Flag A. On perusal of it, it
appears that the case is pending for
examination of official witnesses. The
petitioner is in jail custody for last four
years.
Thus, having regard to the facts and
circumstances, Court below is directed to
dispose of the case by 31st August 2008 with
intimation to this Court.
kanchan (Ghanshyam Prasad, J.)