IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36076 of 2010
GUDDI DEVI
Versus
STATE OF BIHAR
With
Cr.Misc. No.28205 of 2010
SHANKAR THAKUR
Versus
STATE OF BIHAR
-----------
03. 08.03.2011 Heard learned counsel for the petitioners,
learned counsel for the informant and learned Additional
Public Prosecutor for the State.
Since both these applications arising out of
one case heard together and being disposed of by its
composite order. Both the petitioners are named
accused in this case carry direct allegation of putting the
deceased under fire causing her death. Trial has already
commenced.
Considering the facts and circumstances of the
case, I am not inclined to enlarge the petitioners on bail.
Accordingly, prayer of regular of the petitioners is hereby
rejected. Simultaneously, the court below is directed to
proceed expeditiously with the trial and preferably
dispose of the same within six months from
communication of this order.
Learned counsel for the informant further
undertakes to co-operate the trial in early disposal of the
case.
2
Let a copy of this order be communicated to
the court below i.e. 3rd Additional Sessions Judge,
Bhojpur, Ara, in connection with Koilwar P.S. Case No.
47 of 2010 (S. Tr. No. 292/2010), through Fax at the cost
of the petitioners.
(Akhilesh Chandra, J.)
Rajeev/