IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24271 of 2011
Gyan Chandra Mandal son of Late Prabhu Mandal
Versus
The State Of Bihar
-----------
2. 26.7.2011 Heard learned Counsel for the petitioner and
the State.
The petitioner seeks bail in Kasim Bazar P.S.
case No.191 of 2009 (S.Tr.No.518 of 2010/627 of 2010)
instituted for the offence u/ss.307, 448, 341, 323, 325,
354 and 379 of the Indian Penal Code.
The petitioner was refused bail by an order
dated 25.6.2010 vide Cr.Misc.No.14103 of 2010 since
he had misused the privilege of bail and had committed
this act while on bail in the Criminal Appeal filed against
his conviction u/s.302 I.P.C.
In view of such, I am not inclined to review the
earlier order. The prayer for bail is once again rejected.
The Trial Court (Additional Sessions Judge,
F.T.C. 2nd, Munger) 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.,
Munger and the S.P., Munger 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. )