High Court Jharkhand High Court

Anil Kumar @ Anil Kumar Singh vs State Of Jharkhand & Anr. on 8 November, 2011

Jharkhand High Court
Anil Kumar @ Anil Kumar Singh vs State Of Jharkhand & Anr. on 8 November, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  Cr.M.P. No. 118 of 2008
                                              ...
                    Anil Kumar @ Anil Kumar Singh          ...    ...     Petitioner
                                       ­V e r s u s­
                    The State of Jharkhand & Another       ...      ...     Opposite Parties
                                              ...
                    CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                              ...
                    For the Petitioner        : ­ Mr. M.B. Lal, Advocate.
                    For the State             : ­ APP.
                                              ...
                                   
04/08.11.2011

This application has been filed for quashing the entire criminal 
proceeding against the petitioner in connection with C.O. Case No. 
14 of 1993.

It   is   submitted   by   learned   counsel   for   the   petitioner   that 
though the cognizance of the offence against the petitioner was taken 
under Section 408 of the I.P.C. on 24.04.1993, but still the charge 
has not been framed and the case is running under the heading for 
evidence before charge. It is submitted that as per Article 21 of the 
Constitution   of   India   petitioner   has   fundamental   right   for   speedy 
trial,   but   the   trial   court   is   not   disposing   of   the   trial   even   though 
prosecutor is not producing the evidence before charge.

Having   heard   the   submission,   I   disposed   of   this   Criminal 
Miscellaneous Petition with direction to the court below to dispose of 
the C.O. Case No. 14 of 1993 within  six months from the date of 
receipt of this order.

   (Prashant Kumar, J.)
sunil/