Patna High Court – Orders
Raju Mukhia vs The State Of Bihar on 13 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26535 of 2010
RAJU MUKHIA son of Ram Chalitar Mukhia
Versus
THE STATE OF BIHAR
-----------
3/ 13.08.2010 Heard learned counsel for the petitioner and the State.
The petitioner was refused bail twice earlier by order
dated 20.4.2009 and 11.11.2009 vide Cr. Misc. No.2012 of 2009 and
39110 of 2009.
I see no reason to review the orders contained therein.
Prayer for bail is again rejected.
The trial court is directed to expedite the trial in view of
the serious nature of the offence.
JA/- (Anjana Prakash, J.)