High Court Patna High Court - Orders

Dudhnath Guru vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Dudhnath Guru vs The State Of Bihar on 16 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.8706 of 2011
                                     DUDHNATH GURU
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

For the Petitioner : Mr. Braj Kishore Mishra, Advocate
For the State : None

2 16.03.2011 Heard learned counsel for the petitioner.

No one appears on behalf of the State.

Petitioner seeks bail in a case registered under

Sections 341, 323, 354, 307, 504 of the Indian Penal Code

and subsequently Section 302 of the Indian Penal Code

has been added.

Petitioner’s prayer for bail has been earlier

rejected vide order dated 27.10.2009 passed in Cr. Misc.

No.35850 of 2009, a copy of which is appended as

Annexure-1.

Allegation against the petitioner is that he is the

sloe assailant, who caused injury to the victim due to

which the victim died subsequently.

The petitioner could not make out any fresh

ground for grant of bail. However, it is submitted that

petitioner is in judicial custody since 04.07.2008.It is also

submitted that only the Investigating Officer and the
2

Doctor remained to be examined by the prosecution.

Accordingly, this application stands rejected.

However, it is expected from the trial court that

it should take every possible step for expeditious disposal

of the trial concerned preferably within six months.

( Dr. Ravi Ranjan, J)
Sanjay-II