High Court Patna High Court - Orders

Gorelal Rawani @ Shrawan Kumar @ … vs State Of Bihar on 22 December, 2010

Patna High Court – Orders
Gorelal Rawani @ Shrawan Kumar @ … vs State Of Bihar on 22 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2194 of 2010

                    GORELAL RAWANI @ SHRAWAN KUMAR @ JAG JIWAN
           KAHAR, SON OF LATE CHINI RAM, RESIDENT OF VILLAGE
           JHILMIL, P.S. TEKARI, DISTRICT- GAYA.
                                            ... PETITIONER.
                                             Versus
                       THE STATE OF BIHAR         ...... OPPOSITE PARTY.
                                           -----------

4. 22.12.2010 Petitioner is an accused in a case of the Arms

Act and is in jail custody for about three years. In spite

of direction of this Court the trial of the petitioner has

not been concluded as by now only three witnesses

have been examined and six witnesses are remained to

be examined. From the report of Joint Registrar,

Monitoring Cell (FTC) it appears that dasti summons

has been given to the Addl.P.P. for production of the

remaining witnesses. It is submitted on behalf of the

petitioner that he is not responsible for the delay

caused in disposal of the trial.

Let the trial court (Additional Sessions Judge,

F.T.C.IV, Gaya) release the petitioner on bail in

connection with Anti P.S. Case No. 8 of 2007, Sessions

Trial No. 178/668 of 2009 on furnishing bail bond of

Rs.5,000/- with two sureties of the like amount each

but petitioner is directed to appear in the trial court on

every date fixed in the trial.

 Ibrar/-                                  ( V.N. Sinha, J )