IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 23007 of 2011
Ajay Yadav, S/o Sri Ram Yadav @ Sri Ram Singh.
Versus
The State of Bihar
-----------------
For the petitioner : Mr. Bachan Ji Ojha, Adv.
For the State : Dr. Indiwar Kumari, APP.
—————–
04. 21.11.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offences under Sections 392 and 302/34 of the Indian Penal
Code and Section 27 of the Arms Act.
The petitioner was named in the First Information
Report as one of the persons who shot dead the deceased.
Thereafter, the petitioner was arrested along with arms in Uttar
Pradesh when he crossed the borders. He was remanded in
other case but acquitted in the case of UP and thereafter
remanded in the present case on 19.07.2010.
Considering the nature of allegations and the
material against the petitioner, I am not inclined to grant bail to
the petitioner. The prayer for bail is rejected.
The Trial Court is directed to expedite the trial and
conclude it as expeditiously as possible for which he is directed
to send a list of witnesses fixing specific dates to the S.P.
concerned along with the copy of this order who will ensure the
attendance of the witnesses on the said dates so that there is
no further delay in trial.
(Anjana Prakash, J.)
Vikash/-