IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.5363 of 2011
Kaushal Kishore Singh son of Late Sri Ram Sharma
Versus
The State Of Bihar
-----------
5/ 25.07.2011 Heard learned counsel for the petitioner and the State.
The petitioner was refused bail by order dated
23.03.2010 vide Cr. Misc. No.8126 of 2010 since there was
allegation against him of having threw the informant on account of
which he lost his leg and later on life.
I am not inclined to review the earlier order.
Prayer for bail is once again rejected.
The Trial Court is directed to send a list of the witnesses
fixing specific dates for their examination along with a copy of this
order to the Superintendent of Police, Vaishali, who is directed to
ensure the attendance of the witnesses on the date fixed so that there
is no further delay in the trial.
JA/- (Anjana Prakash,J.)