High Court Patna High Court - Orders

Ashok Gope @ Ashok Yadav vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Ashok Gope @ Ashok Yadav vs The State Of Bihar on 17 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.27476 of 2011
            ASHOK GOPE @ ASHOK YADAV SON OF SRI RAM BISHUN GOPE,
            RESIDENT OF VILLAGE PRATAPPUR, P.S. MEHDIGANJ, DISTRICT-
            PATNA
                                          Versus
                                 The State Of Bihar
                             ----------------------------------

2 17.08.2011 Heard learned counsels for the petitioner and the

State.

The offence alleged is under sections 302 & 201 of

the Indian Penal Code.

The prayer for bail of the petitioner was earlier

rejected twice by this Court as per the order dated

12.02.2009 and 16.12.2009 as contained in Annexure- 1

& 1/A respectively. While rejecting the prayer for bail by

order dated 16.12.2009 this Court taking into notice that

trial has commenced and witnesses are being examined,

directed the trial Court to expedite the trial in question.

It is submitted that the petitioner is in custody

since 20th January, 2007 and after examination of some

witnesses the trial is pending for the evidence of

Investigating Officer and the case is being adjourned from

one date to another. It is further submitted that the

Investigating Officer is not appearing in the Court for his

evidence despite summons and non-bailable warrant of

arrest which was issued for executing the same through

the Senior Superintendent of Police, Patna by order dated

15th March, 2011 passed in the aforesaid trial.

In the above circumstances, the Senior

Superintendent of Police, Patna is directed to ensure that

the concerned Investigating Officer of Phulwarisharif P.S.

Case No. 104 of 2006 is produced in the Court for his

evidence without delay.

However, considering the submissions of the

parties, let the petitioner, above named, be released on bail

on furnishing bail bonds of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the Additional District & Sessions Judge IV,

Patna in connection with Sessions Trial No. 103 of 2008

arising out of Phulwarisharif P.S. Case No. 104 of 2006.

Let a copy of this order be handed over the

learned Addl. P.P. appearing for the State for immediate

needful.

Manish/-                            ( Shailesh Kumar Sinha,J.)