High Court Patna High Court - Orders

Sogil Mandal @ Gogil Mandal vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Sogil Mandal @ Gogil Mandal vs The State Of Bihar on 14 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr. Misc. No.43153 of 2010
           SOGIL MANDAL @ GOGIL MANDAL s/o Late Govind Mandal
                                   Versus
                          THE STATE OF BIHAR
                                  -----------

3/ 14.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under section 302/34 of the Indian Penal Code.

Considering that there is direct allegation against the

petitioner in the statement of a witness recorded under section 164

Cr. P. C., I am not inclined to grant bail to petitioner.

Prayer for bail is rejected.

The trial court is directed to expedite the trial in view of

the serious nature of the offence.

         JA/-                                                 (Anjana Prakash,J.)