High Court Patna High Court - Orders

Binod Kumar @ Langra vs The State Of Bihar on 24 November, 2010

Patna High Court – Orders
Binod Kumar @ Langra vs The State Of Bihar on 24 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.41124 of 2010
                                BINOD KUMAR @ LANGRA
                                       Versus
                                 THE STATE OF BIHAR
                                    -----------
2.      24.11.2010.              Heard.

                                 By     order       dated        9.12.2009      passed      in

                      Cr.Misc.No.28523             of   2009       an    expectation       was

expressed with the trial court would be able in

disposing of the trial within time frame fixed by

it. The record of that Cr.Misc.Petition is

available to the court and it finds that the

learned trial Judge has fixed a period of ten

months for disposing of the petition by his

letter bearing no.338 dated 3rd of November, 2009.

It is more than a year now that the trial has not

been concluded and as such the petitioner has

revoked his liberty which was granted by this

order to him for renewing the prayer for bail.

Let the above named petitioner be

released from custody on furnishing bond of

Rs.10,000/-(ten thousand) with two sureties of

the like amount each to the satisfaction of

Additional District & Sessions Judge-II, Gaya in

S.Tr.No.269 of 2009/327 of 2009 arising out of

Delha P.S.Case No.23 of 2007.

B.Kr.                                        ( Dharnidhar Jha,J.)