IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23224 of 2010
SRI NIWASH PANDEY, SON OF BHAGYA NARAYAN PANDEY, RESIDENT OF
VILLAGE PANDEY TOLA, POLICE STATION MALAHI, DISTRICT-EAST
CHAMPARAN.
.....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Petitioner : Mr. Manoj Kumar No. 5 (Adv.)
For the State : APP.
-----------
04/ 29.09.2010 Perused the report of 6th Additional
Sessions Judge, Motihari, East Champaran,
which shows that P.W. 8 who is last seen
charge sheet witness is to be further cross-
examined.
Considering the report, I am not
inclined to grant bail to the above named
petitioner. Accordingly, his prayer for bail
is again rejected.
However, the learned trial court is
expedite the trial.
kksinha/- (Shyam kishore Sharma, J.)