IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.44668 of 2010
Suresh Mehta, Son of Rameshwar Mehta, Resident of Village Mirjawa
P.S. Tribeniganj, District-Supaul.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Ashok Kumar, Advocate.
For the State : APP.
----------------------------------
05/ 19.10.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner’s prayer for bail
has been rejected earlier.
A report has been called for and
from the report it appears that five out of
ten witnesses have been examined.
Learned Counsel for the informant
submits that I.O., two more witnesses are to
be examined and the informant is assisting
the court in earlier disposal of the case.
The petitioner was seen talking
with the informant’s daughter at 8 p.m.
Subsequently, her dead body was found. The
girl was aged 16. In this view of the
allegation prayer for bail of the petitioner
was rejected.
Learned Counsel for the petitioner
has annexed the entire deposition of the
informant and has submitted that the
2
informant has tried to improve his case in
course of trial and so his deposition is
doubtful.
In the present case, the girl aged
16 years was killed and the petitioner was
seen talking with her prior to her death.
Considering the allegation, I am not inclined
to grant bail to the above named petitioner.
Accordingly, his prayer for bail is again
rejected.
However, the trial court is
directed to expedite the trial.
(Shyam Kishore Sharma, J.)
kksinha/-