High Court Patna High Court - Orders

Dhirendra Sharma @ Kumar vs The State Of Bihar on 16 September, 2011

Patna High Court – Orders
Dhirendra Sharma @ Kumar vs The State Of Bihar on 16 September, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.30416 of 2011
                         Dhirendra Sharma @ Kumar son of Bansrakhan Singh
                                                  Versus
                                          The State Of Bihar
                                                -----------

2. 16.9.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in Ghoshi (Okari) P.S. case

No.64 of 2010 (S. Tr. No.190 of 2010) instituted for the

offence u/ss.307, 302/34 of the Indian Penal Code and 27 of

the Arms Act.

Considering that there is direct allegation against the

petitioner of having fired at the deceased, I am not inclined to

grant bail to the petitioner.

The prayer for bail is rejected.

It has been submitted that after 7.10.2010 no

witness has been examined and even though only the

Investigating Officer and the doctor are left to be examined.

The Trial Court (Sessions Judge, Jehanabad) is

directed to send a list of the witnesses fixing specific dates

for production of the witnesses along with a copy of this order

to the S.P., Jehanabad and the S.P., Jehanabad is directed to

ensure production of the witnesses on the date so fixed by the

Trial Court so that there is no further delay in trial.

     Narendra/                           ( Anjana Prakash, J. )