IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1710 of 2011
REYAZ MIAN @ REYAZUL HAQUE S/O LATE SAHEB MIAN
Versus
THE STATE OF BIHAR
-----------
2. 30.03.2011 Heard learned counsel for the petitioner
and the state.
The petitioner seeks bail in a case
instituted for the offence under Sections 364 (A)/34
of the Indian Penal Code.
Considering that the petitioner was refused
bail on merits by the order dated 22.4.2010 vide Cr.
Misc. No. 1491 of 2010, I see no reason to review the
earlier order, I am not inclined to grant bail to the
petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial.
Fahad. ( Anjana Prakash, J.)