IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.461 of 2011
1. Bindeshwar Ram @ Bindeshwari Ram son of Dukha Ram alias Duwha
Ram
2. Pramod Kamait alias Pramod Kamat son of Deo Narayan Kamat
3. Ram Bali Ram S/o Deo Narayan Ram
4. Md. Ainul Mian S/o Late Khatar Mian
5. Sanjeev Pathak S/o Murlidhar Pathak
6. Amresh Mehta S/o Shreelal Mehta @ Harilal Mehta
7. Surya Narayan Yadav S/o Late Chulhai Yadav @ Chulai Yadav
Versus
The State Of Bihar
-----------
3. 23.8.2011 Heard learned Counsel for the petitioners and the
State.
The petitioners seek bail in Birpur (Bhim Nagar) P.S.
case No.97 of 2009 (Special case No.7 of 2009) instituted for
the offence u/ss.8/20(B), 22, 23 of the N.D.P.S. Act.
The petitioners were refused bail by an order dated
12.7.2010 vide Cr.Misc.No.14509 of 2010, but the prayer for
bail has been renewed on the ground that there is undue
delay in trial.
A report was called for from the Trial Court which
has been received and it reveals that out of ten charge sheet
witnesses two of them have been examined as also F.S.L.
report has been received and only further three months time
would be required for concluding the trial.
In view of such, I am not inclined to review the earlier
order. The prayer for bail is once again rejected.
The Trial Court (Additional Sessions Judge 1st,
Saharsa) is directed to send a list of the witnesses fixing
-2-
specific dates for production of the witnesses along with a
copy of this order to the S.P., Saharsa and the S.P., Saharsa
is directed to ensure production of the witnesses on the date
so fixed by the Trial Court so that there is no further delay in
trial.
Narendra/ ( Anjana Prakash, J. )