High Court Patna High Court - Orders

Gopal Paswan vs State Of Bihar on 24 November, 2010

Patna High Court – Orders
Gopal Paswan vs State Of Bihar on 24 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18846 of 2010
                 GOPAL PASWAN SON OF GANAURI PASWAN
                 RESIDNET OF VILLAGE REWARA, P.S. BELAGANJ,
                 DISTRICT GAYA.
                                          Versus
                                  STATE OF BIHAR .
                                        -----------

5 24/11/2010 Heard learned counsel for the petitioner and

learned A.P.P. for the State.

Earlier prayer for bail of the petitioner was

rejected on 17.08.2009 on due consideration. Nothing

new has emerged to re-consider the prayer for bail of the

petitioner who is accused in Delha P.S. Case No.

61/1987 giving rise to Sessions Trial No. 190 of 2009

under sections 395 of the Indian Penal Code and section

27 of the Arms Act and section 17 of Criminal Law

Amendment Act.

The trial court i.e. 6th Additional Sessions Judge,

Gaya is hereby directed to ensure that due steps are taken

for appearance of the witnesses so that the trial of the

aforesaid case is concluded at the earliest.

Prayer for bail of the petitioner is rejected again.

    AMIN/                          (Ajay Kumar Tripathi, J.)