High Court Patna High Court - Orders

Binay Kumar @ Binay Kumar Singh vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Binay Kumar @ Binay Kumar Singh vs The State Of Bihar on 21 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.16728 of 2011
                             Binay Kumar @ Binay Kumar Singh,
                                  S/o Nawal Kishore Singh.
                                            Versus
                                      The State of Bihar
                                         --------------

02. 21.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offences under Section 302/34 of the Indian Penal Code and

Section 27 of the Arms Act.

By order dated 06.04.2010 the petitioner was refused

bail since he was one of the assailants of the deceased. The

prayer for bail has been renewed on the ground that there is

undue delay in trial. A report was called for from the Trial

Court which reveals that out of fourteen charge-sheet witnesses

nine witnesses have been examined and with regard to the rest

five it is expected that they should be examined within next

three months.

Considering the report of the Trial Court, I am not

inclined to review the earlier orders. The prayer for bail is once

again rejected.

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/-