IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30416 of 2011
Dhirendra Sharma @ Kumar son of Bansrakhan Singh
Versus
The State Of Bihar
-----------
2. 16.9.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in Ghoshi (Okari) P.S. case
No.64 of 2010 (S. Tr. No.190 of 2010) instituted for the
offence u/ss.307, 302/34 of the Indian Penal Code and 27 of
the Arms Act.
Considering that there is direct allegation against the
petitioner of having fired at the deceased, I am not inclined to
grant bail to the petitioner.
The prayer for bail is rejected.
It has been submitted that after 7.10.2010 no
witness has been examined and even though only the
Investigating Officer and the doctor are left to be examined.
The Trial Court (Sessions Judge, Jehanabad) 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 S.P., Jehanabad and the S.P., Jehanabad 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. )