IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40709 of 2010
RAM SEVAK YADAV
Versus
STATE OF BIHAR
-----------
4. 02.02.2011 Heard learned counsel for the petitioner
and the State.
In a Police case under Section 302 of the
Penal Code with allegation of being assailant, the
prayed for bail has been rejected twice.
From the report at Flag ‘X’ it appears that
the trial is at the verge of conclusion when only the
Doctor and I.O. remains to be examined. The Court
is not persuaded to grant bail to the petitioner at
such belated stage.
It shall be the obligation of the
Superintendent of Police, Gaya to ensure the
appearance of the investigating officer and the
Doctor failing which the trial Court shall
appropriately consider invoking Section 350 of the
Cr. P.C.
The application is rejected.
P. Kumar ( Navin Sinha, J.)