High Court Patna High Court - Orders

Brajesh Kr.Singh @ Brajesh Singh vs State Of Bihar on 7 July, 2010

Patna High Court – Orders
Brajesh Kr.Singh @ Brajesh Singh vs State Of Bihar on 7 July, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.15658 of 2010
                          BRAJESH KR.SINGH @ BRAJESH SINGH
                                       Versus
                                   STATE OF BIHAR
                                    -----------

3. 7.7.2010. Heard.

The renewal prayer is made on the ground

that the petitioner is in custody for over four

years. The case is of kidnapping and the

petitioner is named in statement of the victim

as one of his kidnappers. That being the factual

position, the court is not inclined to direct

the release of the petitioner on bail, specially

when it appears that the trial Judge has

recorded the evidence of seven witnesses out of

11 named in the chargesheet. It is hereby

ordered that the remaining witnesses of Sessions

Trial No.285 of 2007 arising out of Darbhanga

Sadar P.S.Case No.186 of 2006 shall be produced

by the officer-in-charge of that police station

within a period of three months from the date a

copy of the order is received by the

Superintendent of Police, Darbhanga. The court

below shall record the evidence of witnesses

during that period or if it concludes the

recording of the evidence before that period it

will proceed to take defence evidence within the
-2-

above period itself and proceed to hear argument

and dispose of the case. At any rate, the case

must be disposed of in five months from the date

of receipt/production of a copy of this order.

Let a copy of this order be forwarded

also to the Superintendent of Police, Darbhanga

who shall ensure that the present order is

executed in letter and spirit and the trial is

concluded within the time frame set down by this

Court, else the court below shall be free to

grant bail to the petitioner on a bond to his

own satisfaction, i.e., 3rd Additional Sessions

Judge, Darbhanga.

( Dharnidhar Jha, J. )
B.Kr.