IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29466 of 2010
NOOR ISLAM SON OF MD. YASIN AMIN @ YASIN AMIN
Versus
THE STATE OF BIHAR
-----------
2. 31.8.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 363, 364, 366A, 372, 376, 302 and 201 of
the Indian Penal Code.
The petitioner was refused bail earlier by an order dated
23.11.2009 vide Cr.Misc.No.31774 of 2009 but has renewed his
prayer for bail on the ground that since last six months no witness
has been examined on behalf of the prosecution.
In my view, there is no reason to review the said order.
The prayer for bail is once again rejected with a
direction to the trial court to take stringent steps against the
witnesses for their production including Sections 62 and 66 Cr.P.C.
into service.
( Anjana Prakash, J. )
Narendra/