High Court Patna High Court - Orders

Ajit Kumar Singh vs State Of Bihar on 14 July, 2010

Patna High Court – Orders
Ajit Kumar Singh vs State Of Bihar on 14 July, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.20199 of 2010
                   AJIT KUMAR SINGH SON OF SRI CHANDRAMA PRASAD SINGH
                                               Versus
                                        STATE OF BIHAR
                                             -----------

3. 14.7.2010 Supplementary affidavit filed today be kept on the record.

Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 328 and 379/34 of the Indian Penal Code.

In the first information report the allegation against an

unknown driver is that he gave the informant some drinks, on

account of which he became faint and thereafter he looted away

his belongings. The petitioner was put on test identification parade

and he was identified by the informant stating that it was the

petitioner, who had given him the intoxicating drink.

In view of such, 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 positively within a period of nine months since the

matter is serious.

( Anjana Prakash, J. )
Narendra/