High Court Patna High Court - Orders

Baddu Bhuiyan vs The State Of Bihar on 18 August, 2010

Patna High Court – Orders
Baddu Bhuiyan vs The State Of Bihar on 18 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.12817 of 2010
                    BADDU BHUIYAN SON OF BIRA RAM, R/O VILLAGE-
             CHILHKI, P.S.- AMBA, DISTRICT- AURANGABAD
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

3 18/08/2010 Heard Mr. Surendra Kumar Singh learned

counsel for the petitioner and learned APP for the State.

Earlier prayer for bail of the petitioner was

rejected vide order dated 3.7.2009 passed in Cr. Misc.

No.6769 of 2009 considering the allegation that he

along with others has killed a person and it was alleged

that the petitioner being devotee of Devi has sacrificed a

person.

Report received from the trial court shows

that four witnesses have been examined.

Considering the facts and circumstances,

presently I am not inclined to enlarge the petitioner on

bail. Accordingly, his prayer for bail is rejected.

However, the trial court is directed to expedite

the trial.

avin                                      (Shyam Kishore Sharma, J.)