IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15103 of 2010
1. MD.MOHSIN, son of Md. Mahboob
2. Md. Mukhatar, son of late Md. Rasid
Both resident of village Hare Rampur, P.S.
Baisi, District Purnia
Versus
STATE OF BIHAR
-----------
3. 12.10.2010 Having heard counsel for the
petitioners and the counsel for the State as
also taking into account the report of the
trial court at Flag ‘A’ stating that the
trial of the petitioners is already under
progress and four witnesses have already
been examined, this Court is not inclined to
grant bail to the petitioners for the
present, inasmuch as now only the
Investigating Officer and the informant have
to be examined.
Since the trial court has in the
report dated 7.9.2010 set out a time limit
of four months, this Court would expect the
trial court to adhere to the said time limit
and to that extent the Superintendent of
Police, Purnea is hereby directed to ensure
that the presence of both the informant and
the Investigating Officer is made available
to the court for concluding the trial in the
aforementioned period.
2
With the aforementioned
observation, this application is dismissed.
(Mihir Kumar Jha,J.)
Surendra/