High Court Patna High Court - Orders

Sunil Pandey @ Sunil Kumar Pandey vs The State Of Bihar on 25 October, 2010

Patna High Court – Orders
Sunil Pandey @ Sunil Kumar Pandey vs The State Of Bihar on 25 October, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.33439 of 2010
Sunil Pandey @ Sunil Kumar Pandey, son of Ambika Pandey, resident
of Village Awasani, Police Station Laukariya, District West
Champaran.
                                                  ----- Petitioner
                               Versus
The State of Bihar                                ---- Opp. Party
                            -----------

2 25.10.2010 Having heard learned counsel for the

petitioner and counsel for the State as also

taking into account that the prayer for bail

of the petitioner was earlier rejected by

this Court on merit by order dated 5.5.2008

in Cr. Misc. No. 1 of 2008, this Court is not

inclined to re-consider the prayer for bail

of the petitioner on merit.

Counsel for the petitioner, with

reference to the order of the court below,

would submit that eight witnesses were

already examined by 5.3.2010 and, therefore,

if the trial was not concluded within the

period of one and half years as fixed by this

Court while rejecting the prayer for bail of

the petitioner in the order dated 5.5.2008,

the petitioner will be entitled for grant of

bail on this ground alone.

In the opinion of this court, if the

petitioner wanted to draw benefit of the
2

order dated 5.5.2008, it was his duty to

bring such order of this Court to the notice

of the trial court. From the order of the

trial court, it becomes clear that the

counsel for the petitioner appearing in the

court below had produced the order of this

Court dated 5.5.2008 only on 5.3.2010 and,

therefore, the period of one and half years

has to recon from the said date i.e.

5.3.2010.

Considering the aforementioned fact,

the prayer for bail of the petitioner,

namely, Sunil Pandey @ Sunil Kumar Pandey is

once again rejected with a direction to the

court below to ensure that the remaining

witnesses must be examined expeditiously at

least within the time limit as fixed by this

Court.

Rsh                                        (Mihir Kumar Jha, J.)