High Court Patna High Court - Orders

Sunil Kumar Chaudhary @ Sunil … vs State Of Bihar on 13 April, 2011

Patna High Court – Orders
Sunil Kumar Chaudhary @ Sunil … vs State Of Bihar on 13 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.39500 of 2010
            SUNIL KUMAR CHAUDHARY @ SUNIL CHAUDHARY SON OF
SIKANDAR CHAUDHARY, R/O CHAUDHARY MOHALLA DEHRI ON SONE, P.S.-
                    DEHRI, DISTRICT- ROHTAS
                                         Versus
                                  STATE OF BIHAR
                                       -----------

3 13/04/2011 Heard Mr. Atul Kumar, learned counsel for

the petitioner and learned APP for the State.

Report regarding stage of the case has been

received which shows that the delay in disposal of the

trial is on the part of the petitioner.

Considering the conduct of the petitioner, I

am not inclined to enlarge him on bail. Accordingly,

prayer for bail of the petitioner is rejected.

However, the learned trial court is directed to

conclude the trial without delay.

(Shyam Kishore Sharma, J.)
avin