IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29381 of 2011
Govind Choudhary @ Govind Nonia son of Bilash Chaudhary @ Bilash
Nonia
Versus
The State Of Bihar
-----------
2. 9.9.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in Dhansoi P.S. case No.6
of 1999 (S. Tr. No.179 of 2011) instituted for the offence
u/s.302/34 of the Indian Penal Code and 27 of the Arms Act.
Considering that the case is of the year 1999 and the
petitioner chose to appear only recently, I am not inclined to
grant bail to the petitioner.
The prayer for bail is rejected.
The Trial Court (A.D.J., F.T.C. 3rd, Buxar) is
directed to send a list of the witnesses fixing specific dates
for production of the witnesses along with a copy of this order
to the S.P., Buxar and the S.P., Buxar is directed to ensure
production of the witnesses on the date so fixed by the Trial
Court so that there is no further delay in trial.
Narendra/ ( Anjana Prakash, J. )