IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24981 of 2010
AMAR MUKHIYA SON OF SHRI BHOJ MUKHIYA, RESIDENT OF
VILLAGE KOLUA GHAT, POLICE STATION PUJAHA PATJIRWA,
DISTRICT WEST CHAMPARAN.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR
2. THE UNION OF INDIA THROUGH I.G. FRONTIER,
HEADQUARTER, S.S.B., PATNA.
... ... OPPOSITE PARTIES.
-----------
3. 27.8.2010. In view of order dated 14.7.2010, a
report from the trial court has been
received, which is kept at flag ‘A’. The
learned trial Judge, in its report, had
indicated that in the case, there are
altogether seven charge sheeted witnesses and
summons against all the witnesses have
already been issued, but witnesses have not
turned up and next date for evidence was
fixed to 19.8.2010. Learned 2nd Additional
Sessions Judge has indicated that the trial
is expected to be concluded within 1&1/2 to
two years because witness do not turn up
easily.
In this case, since the petitioner
was apprehended by members of S.S.B., the
court considers to direct the Commandant,
S.S.B. of the concerned unit as well as
Superintendent of Police, West Champaran at
2
Bettiah to ensure appearance of witnesses on
the dates fixed by the trial court. Both are
directed to render full assistance to the
trial court. The trial court is directed to
take all steps so that the trial in the case
may come to an end within a period of eight
months from the date of receipt of a copy of
this order.
Let a copy of this order be sent to
the trial court, concerned Superintendent of
Police as well as Commandant, S.S.B. of the
concerned unit.
With above observation and direction,
the prayer of bail of the petition stands
again rejected.
( Rakesh Kumar,J.)
N.H./