IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23909 of 2008
VINAY SINGH @ WAKIL SINGH
Versus
STATE OF BIHAR
– – – –
3. 1.7.2008 Heard.
Let the petitioner renew his prayer
for bail before the lower court and it is
expected that the lower court, i.e., the Chief
Judicial Magistrate, Bhojpur at Ara or any
other Judge shall point out to this Court as
to why the case could not be committed with
full reasons and if committed why the trial
has not taken off. The lower courts are
losing sight of the fact that the petitioner
is in custody for over three years now. There
must be detailed orders containing the reasons
as required by this Court.
With the above observation, this
petition is dismissed.
Kanth
( Dharnidhar Jha, J.)