High Court Patna High Court - Orders

Mahendra Thakur vs State Of Bihar on 30 March, 2011

Patna High Court – Orders
Mahendra Thakur vs State Of Bihar on 30 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.37895 of 2010
                  MAHENDRA THAKUR, S/o Late Lalu Thakur.
                                   Versus
                            THE STATE OF BIHAR
                                  -----------

03. 30.03.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offences under Sections 25(i)B and 26 of the Arms Act.

The petitioner was refused bail by order dated

10.05.2010 but has renewed his prayer for bail on the ground

that there was undue delay in trial. When a report was called

for from the Trial Court it transpired that the petitioner had

remained absconding for ten years whereafter he had appeared

in this case but the witnesses have already been examined and

summons have been issued on the rest of the official witnesses.

Considering the same, I am not inclined to grant bail

to the petitioner. The prayer for bail is once again rejected.

The Court concerned, Muzffarpur is directed to

forward a list of the witnesses to the Supdt. of Police,

Muzaffarpur in connection with Pear P.S. Case No. 53 of 1995

(G.R. No. 2101/1995, Tr. No. 1339/2010) and the S.P.

Muzaffarpur is directed to produce the witnesses on the dates

as fixed by the Trial Court.

Let this order be communicated to the Court

concerned and S.P. Muzfarrpur.

Vikash/-                                           (Anjana Prakash, J.)