High Court Patna High Court - Orders

Md. Javed vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Md. Javed vs The State Of Bihar on 12 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.22179 of 2011
                             Md. Javed son of Md. Salim
                                       Versus
                                 The State Of Bihar
                                      -----------

3/ 12.10.2011 Heard learned counsel for the petitioner and the State.

The petitioner was refused bail by order dated

15.11.2010 vide Cr. Misc. No.38567 of 2010 since he was identified

in the test identification parade.

The prayer for bail has been renewed on the ground that

there is undue delay in the trial.

A report was called for from the Trial Court and it

appears that the Trial Court is taking all expedient steps to expedite

the trial.

In view of such, I am not inclined to review the earlier

order.

Prayer for bail is once again rejected.

The Trial Court is directed to send a list of the witnesses

fixing specific dates for their examination along with a copy of this

order to the Superintendent of Police, Gaya, who is directed to

ensure the attendance of the witnesses on the date fixed so that there

is no further delay in the trial.

          JA/-                                                 (Anjana Prakash,J.)