High Court Patna High Court - Orders

Sudhanshu Mistri vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Sudhanshu Mistri vs The State Of Bihar on 27 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.11292 of 2011
                                   SUDHANSHU MISTRI
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2. 27.04.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner has renewed his

prayer for bail in connection with Pasraha

P.S. Case No. 67 of 2009 for the offences

registered under Sections 302, 307/34 of the

I.P.C. and Section 27 of the Arms Act.

The accusation against the

petitioner is of causing fire arm injury on

the chest of father of informant.

It is submitted by the learned

counsel for the petitioner that two

witnesses have already been examined out of

which one is formal witness and other has

been declared hostile. Seven witnesses are

yet to be examined.

This application is dismissed at

present with liberty to the petitioner to

renew his prayer for bail if the trial is

not concluded within a period of six months.
2

Let the trial court expedite the

trial.

U. K. ( Dinesh Kumar Singh, J)