IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.700 of 2011
Sanjay Kumar Pandey @ Sanjay Pandey, son of Rameshwar Pandey
Versus
The State Of Bihar
-----------
4. 16.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner was refused bail by an order dated
23.3.2010 passed in Cr. Misc. 8144 of 2010.
Considering the merit of the case, I am not inclined to
review the earlier order.
The prayer for bail is once again rejected.
The Trial Court has reported that at least one year
more will be required for conclusion of the trial on account of the
fact that for the reason beyond the control of the Court, the trial has
been delayed.
The Trial Court (Sessions Judge, Jehanabad) is
directed to send a list of the witnesses fixing specific dates for
production of the witnesses along with a copy of this order in
connection with Makhdumpur P.S. Case No. 264 of 2008, to the
Superintendent of Police, Jehanabad, and the Superintendent of
Police, Jehanabad, is directed to ensure production of the
witnesses on the date so fixed by the Trial Court so that there is no
further delay in the trial.
( Anjana Prakash, J.)
S.Ali