High Court Patna High Court - Orders

Bindeshwar Ram @ Bindeshwari Ram … vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Bindeshwar Ram @ Bindeshwari Ram … vs The State Of Bihar on 23 August, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.461 of 2011
        1.   Bindeshwar Ram @ Bindeshwari Ram son of Dukha Ram alias Duwha
             Ram
        2.   Pramod Kamait alias Pramod Kamat son of Deo Narayan Kamat
        3.   Ram Bali Ram S/o Deo Narayan Ram
        4.   Md. Ainul Mian S/o Late Khatar Mian
        5.   Sanjeev Pathak S/o Murlidhar Pathak
        6.   Amresh Mehta S/o Shreelal Mehta @ Harilal Mehta
        7.   Surya Narayan Yadav S/o Late Chulhai Yadav @ Chulai Yadav
                                                  Versus
                                         The State Of Bihar
                                                -----------

3. 23.8.2011 Heard learned Counsel for the petitioners and the

State.

The petitioners seek bail in Birpur (Bhim Nagar) P.S.

case No.97 of 2009 (Special case No.7 of 2009) instituted for

the offence u/ss.8/20(B), 22, 23 of the N.D.P.S. Act.

The petitioners were refused bail by an order dated

12.7.2010 vide Cr.Misc.No.14509 of 2010, but the prayer for

bail has been renewed on the ground that there is undue

delay in trial.

A report was called for from the Trial Court which

has been received and it reveals that out of ten charge sheet

witnesses two of them have been examined as also F.S.L.

report has been received and only further three months time

would be required for concluding the trial.

In view of such, I am not inclined to review the earlier

order. The prayer for bail is once again rejected.

The Trial Court (Additional Sessions Judge 1st,

Saharsa) is directed to send a list of the witnesses fixing
-2-

specific dates for production of the witnesses along with a

copy of this order to the S.P., Saharsa and the S.P., Saharsa

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

trial.

Narendra/                       ( Anjana Prakash, J. )