High Court Patna High Court - Orders

Krishna Kumar Mandal vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Krishna Kumar Mandal vs The State Of Bihar on 28 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.7514 of 2011
                                  KRISHNA KUMAR MANDAL
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

02 28.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

It would appear from perusal of the record that

earlier the prayer for bail of the petitioner was rejected by this

Court vide order dated 14.01.2011 passed in Cr. Misc. No. 21734

of 2010 with direction to the learned court below to conclude the

trial of the petitioner preferably within nine months from the date

of aforesaid rejection order. It appears that up-till-now the above

stated period has not been exhausted.

Accordingly, this bail petition in connection with

Sessions Trial No. 868 of 2010 arising out of Terhagachh P.S. Case

No. 04 of 2010, stands rejected.

The petitioner may renew his prayer for bail after

completion of the period as mentioned in the order dated

14.01.2011 passed in Cr. Misc. No. 21734 of 2010 before the

learned court below itself.

Shahzad                                          ( Hemant Kumar Srivastava, J.)