High Court Patna High Court - Orders

Kaila Miayan vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Kaila Miayan vs State Of Bihar on 11 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.37529 of 2010
                  KAILA MIAYAN, SON OF JAFAR MIAYN, RESIDENT OF VILLAGE-
                  SALARPUR, POLICE STATION PARBATTA, DISTRICT-KHAGARIA.
                                                                         ...Petitioner.
                                              Versus
                                     THE STATE OF BIHAR
                                            -----------

11.03.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State, who is armed with

carbon copy of the case diary.

In this case instituted against unknown petitioner’s name

emerged during investigation and statement of the witnesses

specifically in para-17 and 18 of the case diary. Persons examined

have seen the occurrence and stated about involvement of this

petitioner including the role played by him. He further carries

criminal antecedent. It is also pointed out that in spite of

commencement of trail of this petty old case there is no substantial

progress.

Considering the facts and circumstances of the case, at

this stage, I am not inclined to enlarge the petitioner on bail. Hence

prayer for regular bail of the petitioner is hereby rejected.

Simultaneously, the court below is directed to proceed expeditiously

with the trial and preferably concluded the trial court within six

months from communication of the order, let this order be

communicated to the court below through fax at the cost of the

petitioner.

PN                                                         (Akhilesh Chandra, J.)