High Court Patna High Court - Orders

Bhim Singh vs The State Of Bihar on 29 August, 2011

Patna High Court – Orders
Bhim Singh vs The State Of Bihar on 29 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.21505 of 2011
                                Bhim Singh S/o Shivnarayan Singh
                                                 Versus
                                         The State Of Bihar
                                               -----------

3. 29.8.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in Masaurhi P.S. case

No.85 of 2010 (Sessions Trial No.966 of 2011) instituted for

the offence u/ss.302 and 379/34 of the Indian Penal Code.

The petitioner was refused bail by an order dated

26.10.2010 vide Cr.Misc.No.26610 of 2010 since he being the

husband was unable to explain the various injuries found on

the person of his wife, who was found dead.

The prayer for bail has been renewed on the ground

that there is undue delay in trial. A report was called for from

the Trial Court in this regard, who reported that the case was

fixed for appearance.

It has been submitted that now the co-accused

persons had entered appearance.

Considering the allegation, I am not inclined to review

the earlier order. The prayer for bail is once again rejected.

The Counsel for the informant submits that he is

ready to ensure attendance of the witnesses on a day-to-day

basis if the court requires. The Trial Court shall consider this

aspect.

In the mean while, the Trial Court (A.D.J. IXth,
-2-

Patna) is directed to send a list of the witnesses fixing

specific dates for production of the witnesses along with a

copy of this order to the Senior S.P., Patna and the Senior

S.P., Patna is directed to ensure production of the witnesses

on the date so fixed by the Trial Court so that there is no

further delay in trial.

Narendra/                         ( Anjana Prakash, J. )