High Court Patna High Court - Orders

Shashibhusan Gupta @ Shashi … vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Shashibhusan Gupta @ Shashi … vs The State Of Bihar on 13 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.22844 of 2011
                       Shashibhusan Gupta @ Shashi Bhushan Prasad,
                                    S/o Late Gaya Sao.
                                           Versus
                                     The State Of Bihar
                                        --------------

03. 13.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 392, 302 and 411 of the

Indian Penal Code.

Considering that the looted mobile was recovered

from the petitioner’s possession which was also identified,

I am not inclined to grant bail to the petitioner. The prayer

for bail is rejected.

The Trial Court is directed to expedite the trial.

In the meanwhile, the Trial Court is directed to

send a list of witnesses fixing specific dates to the S.P.

concerned along with the copy of this order who will

ensure the attendance of the witnesses on the said dates

so that there is no further delay in trial.

(Anjana Prakash, J.)
Vikash/-