High Court Patna High Court - Orders

Vijay Singh vs State Of Bihar on 7 July, 2010

Patna High Court – Orders
Vijay Singh vs State Of Bihar on 7 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.6770 of 2010
VIJAY SINGH, SON OF LATE FAUZDAR SINGH, RESIDENT OF VILLAGE-ARJUN BIGHA, P.S.
DARHIHAT, DISTRICT-ROHTAS AT PRESENT RESIDENT OF VILLAGE-PAKHNAHIYA TOLA,
P.S.-SANJHAULI, DISTRICT-ROHTAS.
                                                                         .....Petitioner.
                                        Versus
THE STATE OF BIHAR                                                   .....Opposite Party.
For the Petitioner                     : Mr. Subhash Kumar No. I (Adv.)
For the State                          : APP.
                                       -----------

03/ 07.07.2010 Heard learned Counsel for the petitioner and

learned Counsel for the State.

Earlier prayer for bail of the petitioner was

rejected considering the fact that he has been attributed

the role of firing which has caused death.

Submission of the learned Counsel for the

petitioner is that the petitioner is in custody since about

two years but the case is not likely to be concluded in

near future because a petition under Section 319 of the

Cr.P.C. has been filed which will prolong the trial of the

petitioner.

Considering the fact that the petitioner was the

assailant, I am not inclined to grant bail to the above

named petitioner. Accordingly, his prayer for bail is again

rejected.

However, the trial court is directed to expedite the

trial.

(Shyam Kishore Sharma, J.)
kksinha/