IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5426 of 2011
ASHISH KUMAR @ CHINTU
Versus
THE STATE OF BIHAR
-----------
02. 23.02.2011 Petitioner has renewed his prayer for bail in
a case registered under Sections 364 of the I.P.C.
Petitioner’s complicity sprang up on the
basis of circumstantial evidence of last seen with the
victim.
It is submitted by learned counsel for the
petitioner that family members of the victim have been
examined during trial who have not deposed against the
petitioner.
Since the victim is still traceless, I am not
inclined to enlarge the petitioner on bail at present.
However, if the trial is not concluded within nine
months, then petitioner will be at liberty to renew his
prayer for bail in connection with Civil Lines P.S. Case
No. 288 of 2009, Sessions Trial No. 119 of 2010/ 142 of
2010.
The application stands disposed off.
Shageer ( Dinesh Kumar Singh,J.)