High Court Patna High Court - Orders

Arjun Singh vs The State Of Bihar on 15 September, 2010

Patna High Court – Orders
Arjun Singh vs The State Of Bihar on 15 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29972 of 2010
                                       ARJUN SINGH
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

03. 15.09.2010 Petitioner has renewed his prayer for grant of bail in

view of liberty so granted to him by order dated 22.06.2009

(Annexure-1). The concluding paragraph of the said order reads

as under:

“However, if the trial of the case is not taken up
and the evidence on behalf of the prosecution is
not concluded within one year from the date of
receipt of this order in the court below, the
petitioner shall have liberty to approach this
Court.”

Status report was called for in this case by order

dated 25.08.2010 which is at Flag A. It appears therefrom that

various steps have been taken for production of witnesses, but no

witness on behalf of prosecution has been produced and

examined till the date of submission of the report (04.09.2009).

As per the allegation, the petitioner assaulted three

jail inmates causing one death and injuries to two prisoners. He

seems to be in custody since 31.07.2008.

Having regard to the materials available on record,

this Court while declining the prayer of the petitioner, disposes

of the present application by following order:

Let the trial court endeavour to examine all
prosecution witnesses within six months from the date of
receipt/communication of this order in the court below,
failing which the trial court(Addl. Sessions Judge, FTC
2

No.2, Nalanda, Biharsharif) shall release the petitioner
abovenamed on bail on furnishing bail bond of Rs.10,000/-
(ten thousand) with two sureties of the like amount each to
its satisfaction in connection with Deepnagar P.S.Case
No.96/08(S.T.No.708/08) subject to the condition that one
of the bailors shall be his own/close family member. The
petitioner shall appear on each date fixed at the trial. In
case of default in such appearance on two consecutive dates,
the trial court shall cancel his bail bonds and secure his
arrest in accordance with law.

( Kishore K. Mandal )
hr