IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30139 of 2011
Balvir Yadav son of late Janardan Yadav
Versus
The State Of Bihar
-----------
2. 14.09.2011 Heard learned counsel for the petitioner, informant and the
State.
The petitioner seeks bail in a case instituted for the offence
under Sections 302, 201/34 of the Indian Penal Code and Section 27 of
the Arms Act.
Considering that the petitioner is the main assailant, I am
not inclined to grant him bail.
Prayer for bail is rejected.
The trial Court is directed to send a list of the witnesses
fixing specific dates for their examination along with a copy of this
order to the Superintendent of Police, Khagaria, who is directed to
ensure the attendance of the witnesses on the date fixed so that there is
no further delay in the trial.
(Anjana Prakash, J.)
Saif /-