IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22346 of 2010
RAM NATH PASWAN
Versus
THE STATE OF BIHAR
-----------
2 27.10.2010 Heard learned counsel for the parties.
The prayer for bail of the petitioner has already
been rejected for the reasons indicated in the order. It is evident
from perusal of the lower court order that the trial is already going
on and more than eight witnesses have already been examined.
Some material has come to the extent in support of prosecution
case.
Looking at the nature of seriousness of the crime
enlarging the petitioner on bail may jeopardize the trial. Let the
trial be expedited and taken to its logical end. The prayer for bail
is rejected.
RPS (Ajay Kumar Tripathi,J.)