High Court Patna High Court - Orders

Kaushal Kishore Singh vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Kaushal Kishore Singh vs The State Of Bihar on 25 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr. Misc. No.5363 of 2011
                    Kaushal Kishore Singh son of Late Sri Ram Sharma
                                         Versus
                                   The State Of Bihar
                                        -----------

5/ 25.07.2011 Heard learned counsel for the petitioner and the State.

The petitioner was refused bail by order dated

23.03.2010 vide Cr. Misc. No.8126 of 2010 since there was

allegation against him of having threw the informant on account of

which he lost his leg and later on life.

I am not inclined to review the earlier order.

Prayer for bail is once again rejected.

The Trial Court is directed to send a list of the witnesses

fixing specific dates for their examination along with a copy of this

order to the Superintendent of Police, Vaishali, who is directed to

ensure the attendance of the witnesses on the date fixed so that there

is no further delay in the trial.

          JA/-                                                    (Anjana Prakash,J.)