IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41124 of 2010
BINOD KUMAR @ LANGRA
Versus
THE STATE OF BIHAR
-----------
2. 24.11.2010. Heard.
By order dated 9.12.2009 passed in
Cr.Misc.No.28523 of 2009 an expectation was
expressed with the trial court would be able in
disposing of the trial within time frame fixed by
it. The record of that Cr.Misc.Petition is
available to the court and it finds that the
learned trial Judge has fixed a period of ten
months for disposing of the petition by his
letter bearing no.338 dated 3rd of November, 2009.
It is more than a year now that the trial has not
been concluded and as such the petitioner has
revoked his liberty which was granted by this
order to him for renewing the prayer for bail.
Let the above named petitioner be
released from custody on furnishing bond of
Rs.10,000/-(ten thousand) with two sureties of
the like amount each to the satisfaction of
Additional District & Sessions Judge-II, Gaya in
S.Tr.No.269 of 2009/327 of 2009 arising out of
Delha P.S.Case No.23 of 2007.
B.Kr. ( Dharnidhar Jha,J.)