High Court Patna High Court - Orders

Arbind Yadav @ Arbind Kumar Yadav vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Arbind Yadav @ Arbind Kumar Yadav vs The State Of Bihar on 16 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.1153 of 2011
                      ARBIND YADAV @ ARBIND KUMAR YADAV
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

3. 16.03.2011 Heard learned counsel for the petitioner and the

State.

In an allegation under Section 302 of the Penal

Code of being allegedly the assailant, the Court is not

persuaded to reconsider the prayer for regular bail in view

of the report at Flag-X that only the investigating officer

and the Doctor remains to be examined.

Details of the places and posting of both the

officers have already been furnished to all District Judges

as provided by the Police department and the Health

department. In the event that the places of postings are

found to be not up to the date, it shall be the responsibility

of the Superintendent of Police, Khagaria and the Civil

Surgeon, Khagaria to ensure that the concerned places of

posting of the concerned official witnesses are forthwith

informed to the trial Court so that they may appear in the

scheduled date fixed and the trial be concluded in the

aforesaid manner expeditiously.

The application stands rejected.

P. Kumar                                            ( Navin Sinha, J.)