IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5203 of 2010
MAHENDRA PRASAD @ MAHENDRA RAM
Versus
STATE OF BIHAR
-----------
3/ 23.6.2010 Heard learned counsel for the parties.
Considering the earlier orders passed by this court and
considering the allegation that the petitioner could be the assailant
of the deceased, prayer of the petitioner for bail is again dismissed.
However, the report of the learned trial judge, i.e.,
Additional District and Sessions Judge – F.T.C. IV, Nalanda at
Biharsharif appears at Flag A, by which he has reported that the
trial will require further period of three months as he wants to
examine the I.O. and doctor after having examined five witnesses
including the informant of the case.
I direct the Superintendent of Police and Civil Surgeon,
Nalanda at Biharsharif to issue orders stopping salaries of the
police officer and the doctor whose names have been forwarded to
them by the learned trial judge on the very day he receives a copy
of this order till they produce before respective authorities the
certificate granted by the court below indicating that the I.O. and
the doctor have deposed in the case.
It is expected that the two witnesses are produced in two
month’s time from the date of receipt of the copy of the present
order and the communication of the same by the learned court
below to the Superintendent of Police and Civil Surgeon, Nalanda
at Biharsharif. The court below shall dispose of the case in a
2
maximum period of three months from the date of receipt of the
copy of the order as indicated above.
Anil/ ( Dharnidhar Jha, J.)