High Court Patna High Court - Orders

Brijnandan Singh vs The State Of Bihar on 25 February, 2011

Patna High Court – Orders
Brijnandan Singh vs The State Of Bihar on 25 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.1644 of 2011
                                  BRIJNANDAN SINGH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 25.02.2011 Heard Mr. Ajay Kumar Thakur, learned counsel

appearing for the petitioner and Mr. U. S. Singh learned counsel

appearing for the state.

Petitioner is facing trial in connection with Sessions

Trial No. 1682 of 2009 arising out of Khusrupur P.S. Case No.

46 of 2009 in the court of Additional Sessions Judge-II, Patna

City.

The contention of learned counsel for the petitioner is

that the petitioner is in jail custody since 18.03.2009 and uptill

now, only four witnesses have been examined in this case and

all the above-said prosecution witnesses have not made any

allegation against the petitioner.

It appears from perusal of the record that the petitioner

is said to be main assailant and still some prosecution

witnesses are left to be examined.

In the aforesaid circumstances, I do not feel it proper

to enlarge the petitioner on bail.

Accordingly, prayer for bail of the petitioner stands

rejected.

However, learned trial court is directed to conclude the

trial of the petitioner as soon as possible preferably within a
-2-

period of nine months and if the aforesaid trial is not concluded

within the above-said period, the petitioner may renew his

prayer for bail.

AKV/-                                (Hemant Kumar Srivastava,J.)