High Court Patna High Court - Orders

Jato Singh vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Jato Singh vs The State Of Bihar on 29 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27977 of 2010
                 Jato Singh SON OF JAIRAM SINGH RESIDENT OF
                 DHARAMPURA, P.S. RAJGIR, DISTRICT NALANDA
                                            Versus
                                    The State Of Bihar .
                                          -----------

5 29/06/2011 From the supplementary affidavit also it is

apparent that majority of the witnesses have already been

examined. Obviously the trial must be inching towards

conclusion.

In view of the same the trial court i.e. Chief

Judicial Magistrate, Nawadah is directed to conclude the

trial of the petitioner within a period of six months. If

the trial does not conclude by then, the Court will

consider the desirability of granting bail to the petitioner

on the materials available.

The prayer for bail of the petitioner is rejected at

this stage.

    AMIN/                         (Ajay Kumar Tripathi, J.)