IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17732 of 2010
AKHILESH THAKUR
Versus
THE STATE OF BIHAR
-----------
3. 7.7.2010 Heard.
Having regard to the allegation that the petitioner
had kidnapped two children who were recovered from the cow
shed of co-accused Bhupesh Singh, the prayer for bail is
dismissed.
So far the pendency of the trial is concerned, the
court below has examined six prosecution witnesses till date
and steps were being taken for examining the remaining
witnesses.
It is hereby directed that the court below shall
conclude the trial in another six months time to be counted from
the date of receipt/production of a copy of this order.
Let a copy of this order be sent to the
Superintendent of Police, Vaishali at Hajipur for information,
who will ensure that the remaining witnesses who are to be
examined in Sessions Trial No. 485 of 2009 arising out of
Bidupur P.S.Case No. 257 of 2006 including the Investigating
Officer must be produced within that period so that the court
below attains the timeframe set down by this Court. If the trial is
not concluded within the timeframe as indicated above, the
petitioner shall be free to approach this Court.
Kanth ( Dharnidhar Jha, J.)