IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36099 of 2010
VIKRAM MAHTO @ BIKRAM MAHTO @ BIKRANTA MAHTO
Versus
STATE OF BIHAR
-----------
03/- 09-03-2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with carbon
copy of the case diary.
This application has been filed on behalf of the petitioner
in connection with Agam Kuan P.S. Case No. 14 of 2010 pending in
the court of Additional Chief Judicial Magistrate, Patna City.
Petitioner being one of the named accused and at his
confessional statement the police could be able to recover the dead-
body of the deceased.
Considering the facts and circumstances of the case, at this
stage, I am not inclined to enlarge the petitioner on bail. Hence,
prayer for regular bail of the petitioner is hereby rejected with a liberty
to the petitioner to renew his prayer before the trial court itself after
completion of two years of his detention.
Praveen/- (Akhilesh Chandra, J.)