High Court Patna High Court - Orders

Karmullah Mian vs The State Of Bihar on 11 August, 2011

Patna High Court – Orders
Karmullah Mian vs The State Of Bihar on 11 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR.MISC. NO.12212 OF 2011
                   KARMULLAH MIAN, S/O SRI MANJOOR MIAN, R/O
                   VILLAGE    NARHARPUR,    PS.    MARHOWRAHA,
                   DISTRICT SARAN AT CHAPRA.
                                            .....................PETITIONER.

                                    VERSUS
                   THE STATE OF BIHAR.
                                         ..................OPPOSITE PARTY.
                                 -----------

03/ 11.08.2011 Considering the fact that the prayer

of the petitioner for bail was earlier

rejected holding him to be the main

assailant, this Court is not inclined to

grant bail to the petitioner but then as

the Court below in its report dated 1st

June, 2011 has indicated that the trial may

be concluded within a period of six months,

this Court would direct both the trial

Court as also the Superintendent of Police,

Saran at Chapra to ensure that the

remaining witnesses in connection with

Sessions Trial No. 663 of 2008(Arising out

of Marhowraha P.S Case No. 117 of 2007) be

produced and examined within a period three

months from today so that the trial of the

petitioner be concluded by 31st of December,

2011.

If the trial of the petitioner is

not concluded within the aforementioned
2

period, he may renew his prayer for bail by

enclosing the entire order sheet of the

trial beginning from the receipt of the

order.

Let a copy of this order be sent not

only to the trial Court but also to the

Superintendent of Police, Saran at Chapra

for its strict compliance.

Ranjan                                   (Mihir Kumar Jha, J.)