IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24595 of 2011
Manoj Singh
Versus
The State Of Bihar
-----------
2. 27.07.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is an accused in a
case registered under Section 302/34 of the
Indian Penal Code and Section 27 of the Arms
Act.
Earlier petitioner’s bail
application was rejected on 03.09.2010
passed in Cr. Misc. No. 32205 of 2010 when
out of thirteen charge sheeted witnesses
only three witnesses were examined. The
petitioner was given liberty to renew his
prayer for bail if trial is not concluded
within a period of nine months. Hence, the
bail application.
It is submitted that no witness has
been examined after 03.09.2010. It is
further submitted that the petitioner is in
custody since 10.08.2005.
In the circumstances, let the
learned Additional Sessions Judge, F.T.C.2,
Muzaffarpur, transmit a report with regard
to the status of Sessions
2
Trial No.878 of 2005 arising out of
Sahebganj P.S. Case No. 108 of 2005 this
court immediately.
Put up this case after receipt of
the report.
Let the order be faxed to the
learned court below at the cost of the
petitioner.
U. K. ( Dinesh Kumar Singh, J)