High Court Patna High Court - Orders

Balvir Yadav vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Balvir Yadav vs The State Of Bihar on 14 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.30139 of 2011
                        Balvir Yadav son of late Janardan Yadav
                                               Versus
                                       The State Of Bihar
                                             -----------

2. 14.09.2011 Heard learned counsel for the petitioner, informant and the

State.

The petitioner seeks bail in a case instituted for the offence

under Sections 302, 201/34 of the Indian Penal Code and Section 27 of

the Arms Act.

Considering that the petitioner is the main assailant, I am

not inclined to grant him bail.

Prayer for bail is rejected.

The trial Court is directed to send a list of the witnesses

fixing specific dates for their examination along with a copy of this

order to the Superintendent of Police, Khagaria, who is directed to

ensure the attendance of the witnesses on the date fixed so that there is

no further delay in the trial.

(Anjana Prakash, J.)

Saif /-