IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17698 of 2011
Manoj Prasad @ Manoj Kumar @ Lakhani
Versus
The State Of Bihar
-----------
3/ 27.7.2011 Heard Shri Uday Kumar Singh, learned counsel for the
petitioner and Shri Rajeev Kumar, learned counsel for the informant.
Regard being had to the facts which have been discussed
in some detail in my order passed on 13.8.2008, while disposing of
Cr. Misc. No. 13107 of 2008 and Cr. Misc. no. 21745 of 2008, the
court is not inclined to direct release of the petitioner on bail,
specially, when the learned counsel for the informant is undertaking
before me that he will produce the witnesses on day to day basis,
and shall ensure that the trial is concluded in a maximum period of
six months.
Prayer for bail is rejected.
Let the trial court, i.e., Ist Additional Sessions judge,
Hilsa, Nalanda give priority to S.T. No. 234 of 2009 in matters of
recording evidence and disposal so that the trial is concluded in six
months time which has to be counted from the date of
receipt/production of a copy of the present order before the trial
court.
Anil/ ( Dharnidhar Jha, J.)