Patna High Court – Orders
Suresh Mahto vs The State Of Bihar on 18 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6020 of 2011
SURESH MAHTO
Versus
THE STATE OF BIHAR
-----------
02. 18.03.2011. Heard.
Regard being had to the fact that the
petitioner has misused the privilege of bail
in a case under Section 364 of the IPC by
remaining absent from the trial for over 13
years, the court is not inclined to direct
his release from the custody. Prayer is
dismissed.
B.Kr. ( Dharnidhar Jha,J.)