IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15726 of 2011
Sanjay Kumar Choudhary
Versus
The State Of Bihar
-----------
02 09.11.2011 Heard learned counsel for the petitioner, counsel for
informant and counsel for State.
Taking into consideration that all witness have now been
examined and the final arguments are to be made now. The trial has
reached a critical stage. In view of the same, Court may not be inclined
to pass any order for grant of bail but the Court below is directed to now
ensure that the matter reaches its logical conclusion at the earliest.
Prayer for bail of the petitioner is rejected.
(Ajay Kumar Tripathi, J.)
Safik