IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2952 of 2010
SATYENDRA SINGH, son of Bachcha Singh, resident of village - Bhaiasaur,
P.S. Siswan, District - Siwan.
Versus
STATE OF BIHAR
-----------
03. 7.7.2010 Report of the trial court is that the case is likely to be
concluded in another six months time.
Looking at the past conduct of the petitioner that he had
evaded law for a long time, the Court is not enthused in enlarging the
petitioner on bail at this critical juncture. The Court will consider the
prayer for bail after six months depending how the trial proceeds and
concludes.
The prayer for bail is rejected.
rkp ( Ajay Kumar Tripathi, J.)