High Court Patna High Court - Orders

Ajay Yadav vs The State Of Bihar on 21 November, 2011

Patna High Court – Orders
Ajay Yadav vs The State Of Bihar on 21 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No. 23007 of 2011
                       Ajay Yadav, S/o Sri Ram Yadav @ Sri Ram Singh.
                                              Versus
                                        The State of Bihar
                                          -----------------

For the petitioner : Mr. Bachan Ji Ojha, Adv.
For the State : Dr. Indiwar Kumari, APP.

—————–

04. 21.11.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offences under Sections 392 and 302/34 of the Indian Penal

Code and Section 27 of the Arms Act.

The petitioner was named in the First Information

Report as one of the persons who shot dead the deceased.

Thereafter, the petitioner was arrested along with arms in Uttar

Pradesh when he crossed the borders. He was remanded in

other case but acquitted in the case of UP and thereafter

remanded in the present case on 19.07.2010.

Considering the nature of allegations and the

material against the petitioner, I am not inclined to grant bail to

the petitioner. The prayer for bail is rejected.

The Trial Court is directed to expedite the trial and

conclude it as expeditiously as possible for which he 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/-