IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18338 of 2010
HARI YADAV son of late Ram Dayal Yadav, resident
of village Tarengna, Police Station Bihta, District Patna,
... ...Petitioner
Versus
THE STATE OF BIHAR ... OPPOSITE PARTY
For the Petitioner: Mr. Krishna Pd. Singh, Sr.Advocate
For the State : Mr. Jitendra Kumar Singh, APP
-----------
3 30.06.2010 Heard learned counsel for the petitioner and the
State.
The petitioner is in custody and seeks bail in a case
registered for offences punishable under sections 304(B),
120(B), 201/34 of the Indian Penal Code.
It is submitted that the petitioner’s prayer for bail
had earlier been rejected on 27.10.2009 vide annexure 1.
Learned counsel submits that this is a case of false
implication of the petitioner, inasmuch as the dead body of
the deceased was recovered by the police after 4-5 days of the
occurrence and in fact, the petitioner had informed his in-laws
regarding missing of his wife.
Learned counsel for the State submits that the
prayer of the petitioner for grant of bail after consideration of
the facts and circumstances of the case was rejected by this
Court on 27.10.2009.
Since the prayer of the petitioner for grant of bail
2
was rejected after consideration of the merit of the case on
27.10.2009 and no fresh ground for consideration could be
shown by the learned counsel for the petitioner, I am not
inclined to enlarge him on bail.
This application is, accordingly, rejected.
However, since the concerned Police Station case
was registered in the year 2004 itself and the petitioner is
stated to be in custody since 16.11.2008 coupled with the fact
that the case has already been committed to the court of
Sessions for trial as per the report at Flag ‘X’, it is expected
from the trial court to make all possible efforts for concluding
the trial at the earliest.
SC ( Dr. Ravi Ranjan, J.)