Patna High Court – Orders
Shambhu Singh vs State Of Bihar on 11 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.35862 of 2010
SHAMBHU SINGH son of Sri Bhagwan Singh
Versus
STATE OF BIHAR
-----------
2/ 11.10.2010 Heard learned counsel for the petitioner and the State.
The petitioner was earlier refused bail by order dated
2.8.2010 passed in Cr. Misc. No. 25758 of 2010.
I am not inclined to review the said order.
The application is once again rejected.
The trial court is directed to expedite the trial in view of
the serious nature of the offence.
JA/- (Anjana Prakash, J.)