High Court Patna High Court - Orders

Amar Mukhiya vs State Of Bihar &Amp; Anr on 27 August, 2010

Patna High Court – Orders
Amar Mukhiya vs State Of Bihar &Amp; Anr on 27 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.24981 of 2010
            AMAR MUKHIYA SON OF SHRI BHOJ MUKHIYA, RESIDENT OF
            VILLAGE KOLUA GHAT, POLICE STATION PUJAHA PATJIRWA,
            DISTRICT WEST CHAMPARAN.
                    ...               ...  PETITIONER.
                               Versus
       1.   THE STATE OF BIHAR
       2.   THE UNION OF INDIA THROUGH I.G. FRONTIER,
            HEADQUARTER, S.S.B., PATNA.
                    ...               ...  OPPOSITE PARTIES.
                            -----------

3. 27.8.2010. In view of order dated 14.7.2010, a

report from the trial court has been

received, which is kept at flag ‘A’. The

learned trial Judge, in its report, had

indicated that in the case, there are

altogether seven charge sheeted witnesses and

summons against all the witnesses have

already been issued, but witnesses have not

turned up and next date for evidence was

fixed to 19.8.2010. Learned 2nd Additional

Sessions Judge has indicated that the trial

is expected to be concluded within 1&1/2 to

two years because witness do not turn up

easily.

In this case, since the petitioner

was apprehended by members of S.S.B., the

court considers to direct the Commandant,

S.S.B. of the concerned unit as well as

Superintendent of Police, West Champaran at
2

Bettiah to ensure appearance of witnesses on

the dates fixed by the trial court. Both are

directed to render full assistance to the

trial court. The trial court is directed to

take all steps so that the trial in the case

may come to an end within a period of eight

months from the date of receipt of a copy of

this order.

Let a copy of this order be sent to

the trial court, concerned Superintendent of

Police as well as Commandant, S.S.B. of the

concerned unit.

With above observation and direction,

the prayer of bail of the petition stands

again rejected.

( Rakesh Kumar,J.)
N.H./