IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15325 of 2010
RAJENDRA YADAV, son of Sadhu Yadav, resident of village -
Markahi Tola Tartar, P S - Ghoshwari, District - Patna.
Versus
THE STATE OF BIHAR
-----------
04. 24.11.2010 Having heard learned counsel for the petitioner, informant
and the State, no new ground is made out for grant of bail to the
petitioner in this case. There is some delay in trial which is also
attributable to the petitioner.
However, in terms of the report submitted by the court
below, the District & Sessions Judge, Patna is hereby directed to ensure
that the matter is assigned to the concern Fast Track Court for the trial
to be expedited.
The prayer for bail is rejected.
rkp ( Ajay Kumar Tripathi, J.)