High Court Patna High Court - Orders

Bachche Jee vs State Of Bihar on 12 July, 2010

Patna High Court – Orders
Bachche Jee vs State Of Bihar on 12 July, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.22178 of 2010
                   BACHCHA JEE, S/o Ramanand Das.
                                   Versus
                           THE STATE OF BIHAR
                                 -----------

For the petitioner : Mr. Siya Ram Shahi, Adv.
For the Informant : Mr. Lalit Kumar Singh, Adv.

———-

02. 12.07.2010 Heard learned counsel for the petitioner,

informant and the State.

The petitioner seeks bail in a case instituted for

the offences under Section 364/34 of the Indian Penal

Code.

The allegation against the petitioner is that he

was one of the eight persons to whom the victim was

handed over by the co-accused Saurav Kumar and

subsequently he was done to death.

Considering the allegations, 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

and conclude it within a reasonable time.

The informant undertakes the responsibility of

co-operating in the trial so that there can be expeditious

disposal of the serious cases.

(Anjana Prakash, J.)
Vikash/-