IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30944 of 2010
UDAY SINGH SON OF RAM JANAM SINGH
Versus
STATE OF BIHAR
-----------
2. 13.9.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 302, 323, 448, 147, 148, 149 of the Indian
Penal Code and 27 of the Arms Act.
The petitioner only recently was refused bail by an order
dated 29.1.2010 vide Cr.Misc.No.1217 of 2010, I am not inclined to
review the said order on the submission is that till date even no
charges have been framed.
The prayer for bail is once again rejected.
The trial court is directed to expedite the trial and
conclude it within a reasonable time.
( Anjana Prakash, J. )
Narendra/