High Court Patna High Court - Orders

Sulo Sah @ Sulawa vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Sulo Sah @ Sulawa vs State Of Bihar on 11 March, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.37502 of 2010
                                   SULO SAH @ SULAWA
                                             Versus
                                      STATE OF BIHAR
                                            -----------

03. 11-03-2011. Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State, who is armed with carbon

copy of the case diary.

This application has been filed on behalf of the petitioner in

connection with Uda Kishunganj P.S. Case No. 08/2003, G.R. No.

99/2003 pending in the court of Chief Judicial Magistrate, Madhepura.

In this case, petitioner’s name emerged during investigation

in the statement of witnesses coupled with confessional statement of one

of the co-accused Santosh Kumar Singh. The petitioner carries criminal

antecedents and series of cases of similar nature are lying against him. He

was remanded from another case on 06.03.2010. The instant case is of the

year 2003.

Considering the facts and circumstances of the case, at this

stage, I am not inclined to enlarge the petitioner on regular bail. Hence,

prayer for regular bail of the petitioner is hereby rejected.

Simultaneously, the court below is directed to proceed expeditiously with

the trial and if it is not concluded within two years of detention of the

petitioner in the instant case from the date of this order, he shall be at

liberty to renew the prayer before the trial court itself. It is submitted that

petitioner is patient of Tuberculosis, he should be provided due treatment.

Rajeev/                                                                          (Akhilesh Chandra, J.)