High Court Patna High Court - Orders

Vinod Yadav vs The State Of Bihar on 23 September, 2011

Patna High Court – Orders
Vinod Yadav vs The State Of Bihar on 23 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.30508 of 2011
                                           Vinod Yadav
                                               Versus
                                      The State Of Bihar
                                  ----------------------------------

2 23.9.2011 Heard learned counsel for the petitioner as well as

learned Additional Public prosecutor for the State.

There is specific allegation against the petitioner that he

shot fire on the informant’s father as a result of which informant’s

father died then and there.

Considering the nature of the offence levelled against the

petitioner I do not think it proper to release the petitioner on bail.

Accordingly, the prayer for bail of the petitioner in S.

Tr.No.488/10/23/10 pending in the court of Addl. Sessions

Judge(F.T.C.III) Bhabua is, hereby, rejected.

However, learned trial court is directed to expedite the

trial of the petitioner.

AnilKrSinha (Hemant Kumar Srivastava,J.)