IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.16353 of 2011
======================================================
1. Ram Ratan Bind, son of Late Ramphal Bind
2. Nagina Bind, son of Ram Ratan Bind
Both resident of village Bodhi Bigha, Police Station Pali,
District Jehanabad
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN
ORAL ORDER
(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)
4 14-09-2011 Heard Counsel for the petitioners, the informant and
the A.P.P. representing the State.
The petitioners are accused in a case under Sections
302, 364/34 of the Indian Penal Code. In connection with the
case, the petitioners are in custody since 27.06.2010. Earlier,
the prayer for bail on behalf of the above named petitioners was
rejected vide order dated 21.12.2010 passed in Criminal Misc.
No. 41885 of 2010.
Learned Counsel for the petitioners submits that two
co-accused persons, namely, Raj Kumar Bind and Bal Kumar
Bind have been granted bail by this Court vide order dated
01.04.2011 passed in Criminal Misc. NO. 938 of 2011.
The petitioners are in custody in a case where the
victim was kidnapped and later on murdered in a brutal manner.
2 Patna High Court Cr.Misc. No.16353 of 2011 (4) dt.14-09-2011
2/2
His eyes were taken out of the eye-ball. The said offence was
allegedly done by the extremist group (MALE), who are named
in the First Information Report.
Counsel for the informant submits that the trial has
already commenced and three witnesses have been examined in
this case. He further submits that the witness including the
informant have been threatened by the accused persons not to
lead evidence regarding their involvement in the case, for
which the informant has already filed an application before the
Chief Judicial Magistrate, Jehanabad.
Considering all these aspects, I am not inclined to
grant bail to the above named petitioners. Accordingly, this
application is dismissed.
However, the Trial Court is directed to expedite the
trial as early as possible.
(Sheema Ali Khan, J)
Prabhakar Anand/-