High Court Patna High Court - Orders

Suresh Mehta vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Suresh Mehta vs The State Of Bihar on 19 October, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.44668 of 2010
                   Suresh Mehta, Son of Rameshwar Mehta, Resident of Village Mirjawa
                   P.S. Tribeniganj, District-Supaul.
                                                                      .....Petitioner.
                                                        Versus
                   The State of Bihar                                 .....Opposite Party.
                   For the Petitioner      : Mr. Ashok Kumar, Advocate.
                   For the State           : APP.
                                           ----------------------------------

05/ 19.10.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner’s prayer for bail

has been rejected earlier.

A report has been called for and

from the report it appears that five out of

ten witnesses have been examined.

Learned Counsel for the informant

submits that I.O., two more witnesses are to

be examined and the informant is assisting

the court in earlier disposal of the case.

The petitioner was seen talking

with the informant’s daughter at 8 p.m.

Subsequently, her dead body was found. The

girl was aged 16. In this view of the

allegation prayer for bail of the petitioner

was rejected.

Learned Counsel for the petitioner

has annexed the entire deposition of the

informant and has submitted that the
2

informant has tried to improve his case in

course of trial and so his deposition is

doubtful.

In the present case, the girl aged

16 years was killed and the petitioner was

seen talking with her prior to her death.

Considering the allegation, 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/-