High Court Patna High Court - Orders

Mahendra Ravidas vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Mahendra Ravidas vs State Of Bihar on 2 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.56823 of 2007
                                  MAHENDRA RAVIDAS
                                            Versus
                                     STATE OF BIHAR
                                          -----------

5. 2.7.2008 Heard.

Regard being had to huge recovery of arms, ammunitions

and explosives, I am not inclined to direct release the petitioner on

bail but at the same time I could also note down that the presiding

officer i.e. F.T.C.-II, Gaya, does not appear a diligent officer. He does

not appear to know as to how the accused persons could be produced

before him.

Let the officer pull up his shocks and identify his duties and

expedite the hearing. The officer may consult A.I.R. 2002 SC 270 (

Shailendra Kumar Vrs. State of Bihar ) and act accordingly.

The petition is dismissed.

          sudip                            ( Dharnidhar Jha,J )