IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.5947 of 2011
INDRAJIT RAI
Versus
THE STATE OF BIHAR
3 11-07-2011
Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner is said to be main assailant but learned
counsel for the petitioner seeks his bail on the ground that in
course of trial, the daughter and wife of the deceased have not
supported the prosecution story but considering the allegation,
levelled against the petitioner, I do not feel it proper to release
the petitioner on bail at least at this state. Accordingly, prayer
for bail on behalf of the petitioner in connection with Ahiyapur
P.S. Case No. 341 of 2009 corresponding to Sessions Trial
No.406 of 2010 stands rejected. However, learned trial court is
directed to conclude the trial of the petitioner as early as
possible.
AKV/- (Hemant Kumar Srivastava,J.)