IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37770 of 2010
RANJEET KUMAR RANJAN, Son of Late Rajendra Prasad,
Resident of Mohalla Mahendru, Engineering college Campus, P.S. Pirbahore,
District Patna, Permanent resident of village - Soh Sarai, near Post Office, Bich
Bazar, P.S. Sohsarai, District Nalanda
..... Petitioner
Versus
STATE OF BIHAR ..... Opposite Party
-----------
For the Petitioner : Mr. Dudhnath Singh, Advocate
For the State : None
——
7 13.04.2011 Heard learned counsel for the petitioner. No one
appears on behalf of the State. Perused the report kept at flag
‘A’.
The petitioner seeks bail in a case registered for
offences punishable under Sections 304(B) of the Indian
Penal Code.
Petitioner’s prayer for bail has earlier been
rejected vide order dated 23.12.2009 passed in Cr. Misc.
No. 30285 of 2009 as contained in Annexure 1.
It is submitted on behalf of the petitioner that
there has been delay in lodging the first information report
and the death of the victim was accidental.
However, considering all the allegation and
materials on record the petitioner’s prayer for bail was
rejected by the aforesaid order on earlier occasion. No
2
fresh ground could be set forth by the petitioner for grant
of bail. In the result this application is dismissed at this
stage.
However, it appears that charges were framed
on 15.1.2009 and only four chargesheet witnesses could be
examined out of thirteen chargesheet witnesses till the date
of report kept at flag ‘A’ . The petitioner is in custody
since 25.7.2007.
In above view of the matter, it would be expected
from the trial court to take every possible step for disposal
of the concerned trial preferably within six months. If the
trial is not concluded within six months, then, if so advised,
the petitioner would be at liberty to renew his prayer for
bail.
From perusal of report, it appears that the
concerned officer has not given any explanation for non
compliance of order of this Court passed on earlier
occasion. Let a reminder be sent to the concerned with a
copy to the District Judge concerned to submit
explanation, so as to reach this Court within two weeks.
Put up this matter after two weeks.
Spd/- ( Dr. Ravi Ranjan, J.)
3