High Court Patna High Court - Orders

Pravin @ Praween Bishwas vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Pravin @ Praween Bishwas vs The State Of Bihar on 24 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.27682 of 2011
                    Pravin @ Praween Bishwas, S/o Late Madan Bishwas.
                                           Versus
                                     The State of Bihar
                                       -----------------

02. 24.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 328 and 302/34 of the Indian

Penal Code and charge-sheet was submitted under

Section 306 IPC.

The petitioner was refused bail by order dated

25.11.2010 since the petitioner was named in the oral

dying declaration, I am not inclined to review the earlier

order. The prayer for bail is once again rejected.

In the meanwhile, the Trial Court is directed to

send a list of witnesses fixing specific dates to the S.P.

concerned along with the copy of this order who will

ensure the attendance of the witnesses on the said dates

so that there is no further delay in trial.

(Anjana Prakash, J.)
Vikash/-