High Court Patna High Court - Orders

Indrajit Rai vs The State Of Bihar on 11 July, 2011

Patna High Court – Orders
Indrajit Rai vs The State Of Bihar on 11 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                             Criminal Miscellaneous No.5947 of 2011

                                                 INDRAJIT RAI
                                                 Versus
                                        THE STATE OF BIHAR


3   11-07-2011

Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner is said to be main assailant but learned

counsel for the petitioner seeks his bail on the ground that in

course of trial, the daughter and wife of the deceased have not

supported the prosecution story but considering the allegation,

levelled against the petitioner, I do not feel it proper to release

the petitioner on bail at least at this state. Accordingly, prayer

for bail on behalf of the petitioner in connection with Ahiyapur

P.S. Case No. 341 of 2009 corresponding to Sessions Trial

No.406 of 2010 stands rejected. However, learned trial court is

directed to conclude the trial of the petitioner as early as

possible.

         AKV/-                                    (Hemant Kumar Srivastava,J.)