High Court Patna High Court - Orders

Pintu Tiwari vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Pintu Tiwari vs State Of Bihar on 25 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.17558 of 2010
                                    PINTU TIWARI
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3 25-06-2010 Heard learned counsel for the parties.

The petitioner has been made accused in a case

under section 302/34 I.P.C.

As per prosecution case, petitioner, Bhusan Tiwari

and Mathura Shah were chasing the informant’s father with

their rifle. Thereafter it is alleged that at the instigation

Mathura Shah and Pintu Tiwari, this petitioner and other

accused persons opened fire at his father. It is alleged that

subsequently Pintu Tiwari and one more also entered the

Bathan and opened fire.

Learned counsel submits that petitioner is in

custody for four and half years and other accused persons

namely Laxman Tiwari and Rajeshwar Tiwari are already

on bail. It would appear from the order dated 9-7-2009 that

5 charge sheet witnesses have already been examined. The

petitioner submits that these witnesses have not supported

the prosecution case.

In the facts and circumstances, I am not inclined to
-2-

allow bail to the petitioner which is rejected with direction

to the Trial Court to conclude the trial preferably within four

months from the date of receipt of this order. If trial does

not stand concluded petitioner, may renew prayer for bail.

Let a copy of this order be communicated to the

Court of Fifth Additional Sessions Judge East Champaran

Motihari for compliance of this order.

S.P.                  (Samarendra Pratap Singh, J.)