High Court Patna High Court - Orders

Dwarika Rajbhar vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Dwarika Rajbhar vs The State Of Bihar on 19 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.14860 of 2011
                             Dwarika Rajbhar son Yashoda Bhar
                                           Versus
                                    The State Of Bihar
                                        ---------------

3/ 19.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner was refused bail by order dated

12.05.2010 vide Cr. Misc. No.15033 of 2010 but has renewed his

prayer for bail on the ground that the witnesses, who have named

the petitioner, have not supported the case of the prosecution.

A report was called for from the Trial Court

specifically on this point and it has reported that two witnesses did

not support the case of the prosecution but four witnesses have

named the petitioner during trial.

It is conceded that Raja Ram Bhar, who had named

the petitioner, has not been examined up till now.

In view of such, I am not inclined to review the earlier

order.

Prayer for bail is once again 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, Rohtas, 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.)