High Court Patna High Court - Orders

Vidyanand Rai vs The State Of Bihar on 7 July, 2011

Patna High Court – Orders
Vidyanand Rai vs The State Of Bihar on 7 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.13799 of 2011
                                           Vidyanand Rai
                                                Versus
                                         The State Of Bihar
                                              -----------

03/ 07.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

There is specific allegation against the petitioner that he

gave repeated iron rod blow as a result of which injured- Dinesh

Kumar sustained injuries on his person including his head. Annexure

2 to this petition reveals that the injury on the head of deceased has

been found grievous in nature.

Although learned counsel for the petitioner tried to convince

me about innocence of the petitioner placing this argument that there

is case and counter case between the parties and persons from both

sides sustained injuries and furthermore, petitioner is in jail custody

since 7.12.2010, I am not at all convinced with the submission.

Accordingly, prayer for bail of the petitioner in connection with

Madhuban P.S. Case no. 32/2007 stands rejected.

It appears that case is still pending in the court of the Chief

Judicial Magistrate, East Champaran at Motihari, the concerned court

should commit the case to the court of Sessions in accordance with

law within a period of one month from the date of receipt of this

order.

shahid                                            (Hemant Kumar Srivastava,J)