High Court Patna High Court - Orders

Badri Mandal vs The State Of Bihar on 14 July, 2010

Patna High Court – Orders
Badri Mandal vs The State Of Bihar on 14 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.11652 of 2010
                          BADRI MANDAL
                                Versus
                        THE STATE OF BIHAR
                               -----------

04 14.07.2010 Heard learned counsel for the petitioner

and learned counsel for the State.

The petitioner renews the prayer for bail

on the second occasion.

He has been identified in the T.I.P in an

allegation of train dacoity by the passenger. The

passenger has also identified him in the dock

during the trial. The submission is of custody since

23.7.2008. That does not impress the Court in the

nature of the allegation and the evidence available

against him to grant bail.

The application is rejected.

Since the trial has commenced, let it be

concluded as early as possible by taking resort to

coercive measures for appearance of witnesses, if

necessary.

         P.K.                         (Navin Sinha, J.)