IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(Cr.)No.193 of 2010
Smt. Shikha Samuel. … … … …Petitioner
Versus
The State of Jharkhand & Anr. … … …Respondents
CORAM: HON’BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioner: Mr. Ananda Sen,Advocate.
For the Res. No.2: Mrs. A.R.Choudhary, Advocate.
09/ 18.11.2011 Heard Counsel for the petitioner as well as Counsel
appearing on behalf of the complainant.
Bail bonds of the petitioner was cancelled and nonbailable
warrant of arrest and also distress warrant was issued vide order dated
26th June, 2009 in connection with C1 Case No.51 of 2009 pending in
the court of the Judicial Magistrate, 1st Class, Jamshedpur.
There are reasons disclosed in the writ petition for non
appearance, I am not inclined to give my opinion on merit.
In the circumstances of the case, the impugned order is set
at naught.
The petitioner shall appear on the next date fixed before the
court concerned along with the certified copy of this order and furnish
fresh bail bonds and also undertake that she will be present as and when
required by the court.
The Judicial Magistrate is further directed to ensure that the
case shall be decided as early as possible preferably within two weeks
from the date of receipt/production of a copy of this order since the
matter is of the year 2009.
In these circumstances, it will be just and appropriate that
the Magistrate may proceed on daytoday basis without granting any
undue adjournments. Adjournment can be granted only in exceptional
case.
With the aforesaid observation, the writ petition stands
disposed of.
[Poonam Srivastav,J.]
P.K.S.