High Court Patna High Court - Orders

R.K.Narayan @ Rajendra Kishore … vs State Of Bihar on 28 March, 2011

Patna High Court – Orders
R.K.Narayan @ Rajendra Kishore … vs State Of Bihar on 28 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.21346 of 2009
                      R.K.NARAYAN @ RAJENDRA KISHORE NARAYAN .
                                      Versus
                                  STATE OF BIHAR .
                                   -----------

18. 28/03/2011 Learned counsel for the H.D.F.C. informs

this Court that all the anticipatory bail

applications filed in this Court by the accused

persons, hearing of which had been concluded and

orders were reserved by a Bench of this Court,

have been finally disposed of by a common order

dated 16.3.2011 passed in the batch led by

Cr.Misc.No.16093 of 2009.

In the circumstances, office is directed

to return back the records of the court below

including case diary etc. called for in those

cases to the court below immediately, if not

already returned. Any original record of the

court below, if available on the records of this

case, shall also be sent to the court below

immediately.

                           The     court        below         is      directed         that

                   immediately       after      receipt       of    the    records,     it

shall draw a plan for examination of all the

witnesses in the case in consultation with the

learned counsels for the parties and the Public

Prosecutor. For each witness it shall fix up a

specific date for examination, which shall be

intimated to the counsels, who shall ensure
2

appearance of the witnesses on the date fixed

for their examination. On the date fixed,

examination of the witnesses must commence and

must continue till they are examined, cross-

examined and finally discharged. In case, any

witness does not appear on the date fixed, the

court below shall take coercive steps for his

appearance. Examination of the witnesses shall

commence and must be concluded without any break

and a report be submitted in this Court with

regard to close of evidence of both sides as

soon as the same is finally finished.

It is informed that cross-examination of

one witness is still due and rest fourteen

charge sheet witnesses are still to be examined.

This will take some time. Therefore, this matter

is adjourned for 18th May, 2011 to be listed at

2.15 P.M. as a first case.

The provisional bail granted to the

petitioner vide order dated 20.5.2010 is

extended upto 20th May, 2011.

The court below shall submit a report with

regard to the progress made in the case before

the next date fixed, so that the same may be

considered by this Court on that date.

Pradeep/                              ( J. N. Singh,J.)