High Court Patna High Court - Orders

Govind Choudhary @ Govind Nonia vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Govind Choudhary @ Govind Nonia vs The State Of Bihar on 9 September, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.29381 of 2011
                 Govind Choudhary @ Govind Nonia son of Bilash Chaudhary @ Bilash
                                      Nonia
                                                  Versus
                                          The State Of Bihar
                                                -----------

2. 9.9.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in Dhansoi P.S. case No.6

of 1999 (S. Tr. No.179 of 2011) instituted for the offence

u/s.302/34 of the Indian Penal Code and 27 of the Arms Act.

Considering that the case is of the year 1999 and the

petitioner chose to appear only recently, I am not inclined to

grant bail to the petitioner.

The prayer for bail is rejected.

The Trial Court (A.D.J., F.T.C. 3rd, Buxar) 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., Buxar and the S.P., Buxar 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. )