IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.23378 of 2011
Shubhankar Jha son of Munna Jha
Versus
The State Of Bihar
-----------
2/ 02.08.2011 Heard learned counsel for the petitioner and the State.
Considering that only the Investigating Officer is left to
be examined, I am not inclined to grant bail to petitioner.
Prayer for bail is rejected.
The Trial Court is directed to send the name of the
Investigating Officer fixing specific date for his examination along
with a copy of this order to the Superintendent of Police, Saharsa,
who is directed to ensure the attendance of the Investigating Officer
on the date fixed so that there is no further delay in the trial.
JA/- (Anjana Prakash,J.)