IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26186 of 2011
Sumit Rai @ Sumit Kumar Rai son of Janak Rai
Versus
The State Of Bihar
-----------
2/ 09.08.2011 Heard learned counsel for the petitioner and the State.
The petitioner was refused bail by order dated
26.11.2010 vide Cr. Misc. No.40715 of 2010 and prayer for bail has
been renewed on the ground that four witnesses have been examined
but none have named the petitioner.
Considering that the trail is in progress, I am not
inclined to review the earlier order.
Prayer for bail is once again rejected.
The Trial Court is directed to send a list of the witnesses
fixing specific dates for their examination along with a copy of this
order to the Superintendent of Police, Saran, who is directed to
ensure the attendance of the witnesses on the date fixed so that there
is no further delay in the trial.
JA/- (Anjana Prakash,J.)