High Court Patna High Court - Orders

Jitendra Yadav @ Bahoran Yadav vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Jitendra Yadav @ Bahoran Yadav vs State Of Bihar on 11 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.37594 of 2010
                  JITENDRA YADAV @ BAHORAN YADAV, SON OF BIRENDRA
                  YADAV, RESIDENT OF VILLAGE-MANUDEHARI, P.S.-TIYAR,
                  DISTRICT-BHOJPUR.                   .........Petitioner.
                                              Versus
                                     THE STATE OF BIHAR
                                            -----------

3 11.03.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State, who

is armed with carbon copy of the case diary.

Petitioner is one of the named accused in this

case carries allegation of shooting at back of the head of

the informant followed by the shooting by co-accused,

inflicting injury on thigh.

Considering the facts and circumstances of

the case, at this stage, I am not inclined to enlarge the

petitioner on bail. Hence prayer for regular bail of the

petitioner is hereby rejected. Simultaneously, the court

below is directed to proceed expeditiously and

preferably concluded the trial court within a year of

detention of the petitioner, failing which petitioner shall

be at liberty to renew the prayer before the trial court

itself.

    PN                                                 (Akhilesh Chandra, J.)