High Court Patna High Court - Orders

Barhu Yadav vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Barhu Yadav vs State Of Bihar on 15 September, 2010
        IN THE HIGH COURT OF JUDICATURE AT PATNA
                Cr.Misc. No.12673 of 2010
                       BARHU YADAV
                          Versus
                      STATE OF BIHAR
                       -----------

3 15.09.2010 Counsel for the State produces a

letter dated 16.8.2010 of the Senior

Superintendent of Police, Patna addressed to

Mr. Lalit Kishor, learned Addl. Advocate

Genral-3 informing therein that steps were

taken for securing presence of S.I. Ramesh

Kumar Mishra, the then Officer-in-Charge of

Dhanarua Police Station as also two other

independent witnesses.

Counsel for the petitioner, however,

informs this Court that none of the three

witnesses have been examined till date and

therefore, this Court would find that the

impression created in the letter of the

Senior Superintendent of Police dated

16.8.2010 was of no avail, inasmuch as, this

Court while rejecting the prayer for bail of

the petitioner in the order dated 4.9.2009 in

Cr. Misc. No. 28273 of 2009 had directed for

concluding the trial within a period of six

months in the following terms:-

                              "-----There        being         no         such
                       observation     in     the    case           of     the
                         2




              petitioner       and    this    Court        being   also

not inclined to go into the merits, the
prayer for bail of the petitioner is
hereby rejected with a direction to the
trial court to ensure that the trial
against the petitioner is concluded
within a period of six months from
today, inasmuch as it has been informed
that six prosecution witnesses have
already been examined and now mostly
official witnesses are to be examined.-

—-”

In that view of the matter, as the

trial of the petitioner has not been

concluded till date, this Court would direct

the Senior Superintendent of Police, Patna to

appear in person on 6th of October, 2010 to

explain such delay only if by that time he

does not get all the three witnesses examined

in the pending trial.

List this case on 6th of October,

2010.

Let a copy of this order be given to

Mr. Lalit Kishor, learned Addl. Advocate

General-3 for its immediate transmission to

the Senior Superintendent of Police, Patna.

Rsh                                          (Mihir Kumar Jha, J.)