IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26395 of 2010
SUDHIR MANDAL, S/o Late Hukum Chandra Mandal.
Versus
THE STATE OF BIHAR
-----------
03. 30.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 302 of the Indian Penal Code.
By order dated 20.11.2009 vide Cr.Misc. No.
24093 of 2009 the petitioner was refused bail and the
prayer has been renewed on the ground that there is
undue delay in trial. When a report was called for from
the Trial Court about the reason for delay it transpired
that the petitioner has filed a quashing application before
this Court, due to this the application has been
adjourned. Since the petitioner himself has contributed to
the delay, I am not inclined to review the said order on
this ground. The prayer for bail is once again rejected.
(Anjana Prakash, J.)
Vikash/-