High Court Patna High Court - Orders

Anuj Yadav @ Kanbuchcha vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Anuj Yadav @ Kanbuchcha vs State Of Bihar on 12 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.28820 of 2010

ANUJ YADAV @ KANBUCHCHA Son, of Mahendra yadav, resident of Village-
Yadubansh Nagar, P.s. Parbatta, Dist-Khagaria.
                                                      ......Petitioner.
                                       Versus
STATE OF BIHAR                                   .........Opposite party.
                                     -----------

3. 12.10.2010 Having heard learned counsel for the petitioner

and learned counsel for the State as also taking into

account that the trial of the petitioner is already in progress

and only now the official witnesses including the

Investigating Officer is to be examined, this Court is not

inclined to grant bail to the petitioner. Nonetheless as the

petitioner is in custody since 14.7.2008, this Court would

direct the trial Court to ensure that the trial of the

petitioner is completed within a period of six months from

the date of receipt/production of a copy of this order.

In the event, the trial of the petitioner is not

completed in the aforementioned period of six months, the

petitioner will have liberty to initially move the trial Court

which then would record reasons for not concluding the

trial in the aforementioned period of six months, only

whereafter the petitioner may renew his prayer for bail

before this Court.

2

With the aforementioned observation and

direction, this application is rejected.

kanchan/-                                   ( Mihir Kumar Jha, J.)