IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36394 of 2010
RAJESH KUMAR SINGH @ RAJESH SINGH son of
Sri Chandrika Singh, resident of village-Bihari Bigha
P.S.-Pandarak, Dist.-Patna ...... ......Petitioner
Versus
STATE OF BIHAR ...... .....Opp.Party.
-----------
2. 30.9.2010. Heard learned counsel for the petitioner and the State.
This is a second attempt for grant of bail. Earlier by
order dated 6.3.2010 passed in Cr.Misc. No.7804 of 2001, the
prayer for bail of this petitioner was rejected. There is no new
ground for entertaining the present petition.
Accordingly, the prayer for bail of the petitioner is
again rejected.
However, keeping in view the fact that the petitioner is
in custody since 5.11.1999, it is desirable to direct the court below
to expedite the trial and conclude the same without any delay.
Md.S. ( Rakesh Kumar, J.)