High Court Patna High Court - Orders

Ishwar Chauhan vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Ishwar Chauhan vs The State Of Bihar on 15 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.43627 of 2010
               ISHWAR CHAUHAN S/O LATE GANPAT CHAUHAN
                                     Versus
                            THE STATE OF BIHAR
                                    -----------

2. 15.03.2011 Heard learned counsel for the petitioner

and the state.

The petitioner seeks bail in a case

instituted for the offence under Section 394 of

the Indian Penal Code.

Considering that the petitioner was

named in the restatement of the informant as

well as identified in the Test Identification

Parade, I am not inclined to grant bail to the

petitioner.

Prayer for bail is rejected.

The Trial Court is directed to expedite

the trial.

Fahad. ( Anjana Prakash, J.)