High Court Patna High Court - Orders

Birdeo Kumar @ Birdeo Mandal vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Birdeo Kumar @ Birdeo Mandal vs The State Of Bihar on 13 July, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21725 of 2011
Birdeo Kumar @ Birdeo Mandal, Son of Rohin Mandal, R/o Pariya
Bariyarpur, P.S. Bariyarpur, distt. Munger…………………Petitioner
Versus
The State Of Bihar…………………………………………………..Opp. Party
13-7-2011 Heard learned counsel for the petitioner and
2
perused the order of the court below dated 4-6-2011. That

order gives all the necessary details which show that the

petitioner absconded and misused the privilege of bail granted

by this Court in violation of an undertaking furnished as per

this Court’s order. At the argument stage on 14-12-2007 he

absconded and his petition for exemption was rejected, he did

not appear for over a year and appears to have been in

custody in connection with another case in the year 2009 or

later. He was produced in the present case on 19-2-11.

In the facts of the case the prayer for bail is rejected

for the present. Since the case is at the argument stage,

learned Additional Sessions Judge ( F.T.C. I) Munger is

expected to conclude the hearing of argument and dispose of

Sessions Trial No. 393 of 2000 at an early date, preferably

within six months. If the trial cannot be concluded within that

period, for no fault of the petitioner, he would be at liberty to

renew his prayer for bail.

Naresh                                                   ( Shiva Kirti Singh, J.)
 2