High Court Patna High Court - Orders

Ramdeo Rajak vs The State Of Bihar on 28 February, 2011

Patna High Court – Orders
Ramdeo Rajak vs The State Of Bihar on 28 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.4791 of 2011
                  RAMDEO RAJAK SON OF LATE AYODHI RAJAK, RESIDENT OF
                  VILLAGE AMDHA, P.S. RAJOUN, DISTRICT-BANKA. .
                                    Versus
                             THE STATE OF BIHAR .
                                  -----------

2. 28.02.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner is in custody since 18.7.2009 in

relation to Rajoun P.S. Case No. 85 of 2009 instituted under

Section 302/34 of the Indian Penal Code.

It alleged by the informant, who is the sister-in-

law of the petitioner that on the fateful day, the petitioner along

with his wife assaulted informant’s husband, who is the own

brother of petitioner, because of which he died on the spot.

Learned counsel for the petitioner states that the

trial has started, some witnesses have been examined. From

records, it appears that the bail of the wife of petitioner was

rejected by this Court on 30.10.2009 vide order in Cr. Misc.

Case No. 36061 of 2009.

In view of the fact that the trial has already

commenced, I am not inclined to interfere in this matter at this

stage. However, I direct the trial court being the court of

Additional Sessions Judge, fast Track Court-III, Banka, who

immediately takes steps to expedite the trial as in view of the

nature of allegation that there does not appear to be along with

list of prosecution witnesses, the court shall take all expeditious

steps to see that the trial is concluded within six months from
2

today in case, it is not so concluded, petitioner would be at

liberty to renew his prayer for bail before the trial court.

Devendra/                                        ( Navaniti Prasad Singh, J.)