High Court Patna High Court - Orders

Bhushan Paswan vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Bhushan Paswan vs The State Of Bihar on 26 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.15173 of 2011
                        Bhushan Paswan son of Lakhan Paswan
                                       Versus
                                 The State Of Bihar
                                      -----------

3/ 26.07.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 147, 148, 149, and 302 of the Indian Penal

Code and section 27 of the Arms Act.

Considering that there is allegation that three persons

fired at the deceased and correspondingly fire arm injury were found

on the person of the deceased, I am not inclined to grant bail to

petitioner.

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 (Rural), Patna, who is directed

to ensure the attendance of the witnesses on the date fixed so that

there is no further delay in the trial.

          JA/-                                                     (Anjana Prakash,J.)