IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29639 of 2010
AJAY KUWAR @ AJAY KUNWAR @ AJAY KUER, S/O- ANURUDH KUMAR
Versus
THE STATE OF BIHAR
-----------
3 22.09.2010 Heard both sides.
Present application has been filed seeking bail in view
of the liberty so granted to him by order dated 24.6.2009 passed
on his earlier bail application being Cr. Misc. no. 20701 of 2009.
The order dated 24.6.2009(Annexure-1) would indicate the
reason(s) for refusal of bail.
A status report was called for by order dated
11.8.2010 which has been received and is placed at Flag-A.
From perusal of the report, it appears that the case has recently
been committed to the Court of Sessions on 9.8.2010.
Considering the materials on record including the
allegation as well as the status report, this Court while declining
the prayer of the petitioner, disposes of the present application by
the following order:
Let the Trial Court take efforts to examine all the
prosecution witnesses within ten (10) months from the date of
receipt/communication of a copy of this order failing which the
petitioner is granted liberty to renew prayer for bail.
( Kishore K. Mandal, J. )
pkj