High Court Patna High Court - Orders

Bhairo Raut @ Bhairow Raut vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Bhairo Raut @ Bhairow Raut vs State Of Bihar on 11 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.37525 of 2010
                   BHAIRO RAUT @ BHAIROW RAUT, SON OF PURNMASHI
                   RAUT,   RESIDENT     OF    VILLAGE-BANNI,     P.S.-KHAIRA
                   (NAGRA), DISTRICT-SARAN.               .......Petitioner.
                                               Versus
                                      THE STATE OF BIHAR
                                             -----------

4 11.03.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

In this case based on dying declaration of the

deceased before his brother, the informant petitioner is

the person giving repeated knife blow upon the

deceased causing his death of course two days after the

occurrence during treatment as submitted trial of case

has already commenced, though there is no satisfactory

progress.

Considering the facts and circumstances of

the case, at this stage, I am not inclined to enlarge the

petitioner on bail. Hence prayer for regular bail of the

petitioner is hereby rejected. Simultaneously, the court

below is directed to proceed expeditiously with the trial

and preferably concluded the trial within two and half

years of detention of the petitioner.

    PN                                            (Akhilesh Chandra, J.)