IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26039 of 2011
Vijay Kahar
Versus
The State Of Bihar
-----------
03/ 17.11.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 14.9.2010 but there is
specific allegation against this petitioner that he gave several spade
blows to the deceased as a result of which the deceased died then
and there.
Taking into consideration the allegation levelled against
the petitioner, I do not feel it proper to release the petitioner on bail.
Accordingly, his prayer for bail in connection with
Kuttumba P.S. Case no. 38/2006 corresponding to Sessions trial no.
356/2010 pending in the court of Addl. Sessions Judge II,
Aurangabad is, hereby, rejected.
However, learned trial court is directed to expedite the
trial of the petitioner.
shahid (Hemant Kumar Srivastava,J)