High Court Patna High Court - Orders

Ashish Kumar @ Chintu vs The State Of Bihar on 23 February, 2011

Patna High Court – Orders
Ashish Kumar @ Chintu vs The State Of Bihar on 23 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.5426 of 2011
                       ASHISH KUMAR @ CHINTU
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02. 23.02.2011 Petitioner has renewed his prayer for bail in

a case registered under Sections 364 of the I.P.C.

Petitioner’s complicity sprang up on the

basis of circumstantial evidence of last seen with the

victim.

It is submitted by learned counsel for the

petitioner that family members of the victim have been

examined during trial who have not deposed against the

petitioner.

Since the victim is still traceless, I am not

inclined to enlarge the petitioner on bail at present.

However, if the trial is not concluded within nine

months, then petitioner will be at liberty to renew his

prayer for bail in connection with Civil Lines P.S. Case

No. 288 of 2009, Sessions Trial No. 119 of 2010/ 142 of

2010.

The application stands disposed off.

Shageer ( Dinesh Kumar Singh,J.)