High Court Patna High Court - Orders

Daya Shankar Sah vs The State Of Bihar on 11 October, 2010

Patna High Court – Orders
Daya Shankar Sah vs The State Of Bihar on 11 October, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.24462 of 2010
Daya Shankar Sah, S/o Jagdish Sah, of Vill. Bhaluahiya, P.S.
Chiraiya (Shikarganj), Dist. East Champaran.
                                                 ------ Petitioner
                               Versus
The State of Bihar                              ------ Opp. Party
                            -----------

4 11.10.2010 Heard learned counsel for the

petitioner and counsel for the State.

The prayer for bail of the

petitioner having been rejected by this Court

on merit, this Court is not inclined to

reconsider such prayer once again, specially

when there is no fresh material.

The report of the trial court dated

26th August, 2010 would disclose that the

trial of the petitioner is on the verge of

completion and nine out of twelve witnesses

have already been examined as on 26.8.2010

and the same is now awaiting only for

examination of Investigating Officers and one

public witness.

In that view of the matter, this

Court would direct the trial court to ensure

that the trial of the petitioner, if not

concluded already, must be concluded within a

period of two months from the date of

receipt/production of a copy of this order
2

and to that extent, this Court would also

direct the Superintendent of Police, Motihari

to ensure that the two Investigating Officers

required for being examined in Sessions Trial

No. 73 of 2010 arising out of Chiraiya

(Shikarganj) P.S. Case No. 106 of 2008 are

made to appear before the trial court within

the aforesaid period and also submit

compliance report to this Court.

With the aforementioned observations

and direction, this application is disposed

of.

Rsh                                       (Mihir Kumar Jha, J.)