High Court Patna High Court - Orders

Vidaya Nand Rai @ Vidya Nand Rai vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Vidaya Nand Rai @ Vidya Nand Rai vs The State Of Bihar on 3 August, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.16905 of 2011
                 Vidaya Nand Rai @ Vidya Nand Rai
                                Versus
                         The State Of Bihar
                             -----------
04.   03.08.2011.               Heard.

                                I    had     passed       a    detailed          order    on

10.11.2008 dismissing the prayer for bail of

petitioner Vidaya Nand Rai in Cr.Misc.No.6106

of 2008. Facts and reasons are appearing in

that order and I do not want to reiterate the

same and considering those reasons, the

prayer is again dismissed, specially when the

learned trial Judge has reported that he

wanted to examine mainly the two doctors and

the investigating officer who have not

responded to the warrant of arrest bailable

against them.

Let the Superintendent of Police,

East Champaran, Motihari be directed to

depute an officer in the rank of Sub-

Inspector of Police to ensure the execution

of the warrant of arrest which shall be

issued afresh by the court below and which

shall be sent to the Superintendent of

Police, Motihari with a copy of the present

order for execution. The witnesses who are
2

desired to be examined by the 6th Additional

Sessions Judge, East Champaran, Motihari in

connection with Sessions Trial No.612 of 2009

as appears from his letter no.326 dated

06.07.2011 shall be produced in a week’s time

of issuance of the warrant of arrest. Even if

the date is not fixed when the witnesses are

produced in the court below, the court below

shall draw an order preponing the date and

proceed to examine the witnesses seeking the

representation of the accused from his

counsel or getting the accused produced who

may be in custody or the other alternative

could be that the witnesses should be ordered

to furnish Personal Recognizance of the value

of the bond as indicated in warrant of

arrest on that particular day on which they

are produced before the trial Court and will

be directed to appear and depose. The court

shall record the evidence of witnesses in a

maximum of two days on the day they are

produced before him and thereafter conclude

the trial after going through the other

legal formalities within the time frame fixed

by it, i.e., in six months which shall be

counted from the date of the production in or
3

receipt of the copy of the present order by

the court below.

Let a copy of the present order also

be transmitted to the Superintendent of

Police, East Champaran, Motihari for

information and needful.

In case, the trial is not concluded

by the trial court by delivering judgment

within time frame fixed by it, the court

shall admit the petitioner to bail on

execution of a bond to its own satisfaction

and simultaneously submit an explanation to

this Court for not concluding the trial.

B.Kr.                          ( Dharnidhar Jha,J.)