High Court Patna High Court - Orders

Bipin Kumar Mandal vs The State Of Bihar on 16 September, 2011

Patna High Court – Orders
Bipin Kumar Mandal vs The State Of Bihar on 16 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.15423 of 2011
                          Bipin Kumar Mandal, son of Sri Lal Mandal
                                              Versus
                                      The State Of Bihar
                                            -----------

3. 16.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner was refused bail by an order dated

18.8.2010 passed in Cr. Misc. 27377 of 2010.

The prayer for bail has been renewed on the ground that

there is undue delay in trial.

Considering the merits of the case, I am not inclined to

grant bail to the petitioner.

The prayer for bail is once again rejected.

A report was called for from the Trial Court which has

reported that on account of the fact that the co-accused Ashok Kumar

Das @ Anuj Das and Nityanand Chaurasiya have been sent to

Munger Jail and Banka Jail respectively and are not produced for

charge. Thus delay in the trial. The Trial Court has also submitted that

he has communicated with the I.G. Prison, Govt. of Bihar, Patna, on

several occasion to make arrangement of two accused persons but all

in vain.

Let this report be sent to the I.G. Prison, Government of

Bihar, through special Messenger with direction to him for taking

immediate step for production of those two co-accused so that the trial

of this case can proceed satisfactorily.

( Anjana Prakash, J.)
S.Ali