High Court Patna High Court - Orders

Surendra Yadav vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Surendra Yadav vs State Of Bihar on 4 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24649 of 2008
SURENDRA YADAV
Versus

STATE OF BIHAR

– – – –

2. 4.7.2008 Heard.

This is too serious a case to grant

bail. The two deceased and the informant were

witnesses cited in a murder trial in which the

present petitioner and other accused are

accused. The petitioner and his associates

were not liking that the deceased and the

informant should come to the witness box and

deposed against him. While the deceased were

working in the field they swooped on them and

fired shots so as to killing the two and the

informant and other escaped unhurt.

Considering the above, I am not

inclined to reconsider the prayer.

The petition is dismissed.

The trial court could conclude the

trial as and when it has time to do.

Kanth

( Dharnidhar Jha, J.)