IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15423 of 2011
Bipin Kumar Mandal, son of Sri Lal Mandal
Versus
The State Of Bihar
-----------
3. 16.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner was refused bail by an order dated
18.8.2010 passed in Cr. Misc. 27377 of 2010.
The prayer for bail has been renewed on the ground that
there is undue delay in trial.
Considering the merits of the case, I am not inclined to
grant bail to the petitioner.
The prayer for bail is once again rejected.
A report was called for from the Trial Court which has
reported that on account of the fact that the co-accused Ashok Kumar
Das @ Anuj Das and Nityanand Chaurasiya have been sent to
Munger Jail and Banka Jail respectively and are not produced for
charge. Thus delay in the trial. The Trial Court has also submitted that
he has communicated with the I.G. Prison, Govt. of Bihar, Patna, on
several occasion to make arrangement of two accused persons but all
in vain.
Let this report be sent to the I.G. Prison, Government of
Bihar, through special Messenger with direction to him for taking
immediate step for production of those two co-accused so that the trial
of this case can proceed satisfactorily.
( Anjana Prakash, J.)
S.Ali