IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.16895 of 2011
Ramesh Kumar Yadav @ Suman Kumar Yadav
Versus
The State Of Bihar
--------
05/ 17.11.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is an accused in a case registered under
sections 302, 120B/34 of the IPC.
It is most heinous crime in which petitioner committed
murder of his mother, father and brother for grabbing the property.
In course of investigation, petitioner was arrested and
made his confessional statement leading to recovery of dead bodies
from his house.
Considering the nature of the offence as well as
allegation levelled against the petitioner, I am not inclined to
release the petitioner on bail.
Accordingly, the prayer for bail of the petitioner in
connection with Chhatauni P.S. Case no. 67/2010 pending in the
court of Sri R.K. Tiwary, Judicial Magistrate, Ist Class, Motihari is,
hereby, rejected.
As the petitioner is in jail custody since 4.8.2010, the
Judicial Magistrate should commit the case of the petitioner to the
court of Sessions in accordance with law as early as possible and
after commitment, the trial court should try to conclude the trial of
the petitioner as early as possible.
shahid (Hemant Kumar Srivastava,J)