IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35425 of 2010
MANEJAR YADAV
Versus
STATE OF BIHAR
-----------
03/- 07-03-2011 Heard learned counsel for the
petitioner and learned Additional Public
Prosecutor for the State.
This application has been filed on
behalf of the petitioner, namely, Manejar
Yadav in connection with S.Tr. No. 555 of
2009 arising out of Chautarwa (Bathwaria)
P.S. Case No. 160 of 1999 for the offence
under Sections 452, 307, 302, 427, 435, 436,
324, 114 & 120B of the Indian Penal Code,
pending in the court of Additional Sessions
Judge, Fast Track Court, Vth Bettiah, West
Champaran.
In this twelve years old case,
petitioner is one of the named accused who
could be remanded only in the year 2009 when
was apprehended in connection with another
case. He carries criminal antecedents also
as it appears from status report of the
trial court, matter was fixed for framing of
the charge on the date fixed.
2
Considering the facts and
circumstances of the case, at this stage, I
am not inclined to grant the privilege of
bail to the petitioner. Hence, prayer of
bail of the petitioner is hereby rejected
and trial court is directed to proceed
expeditiously preferably dispose of the case
within one & half years of its commencement.
The petitioner shall be at liberty to renew
the prayer before the trial court.
Praveen/- (Akhilesh Chandra, J.)