IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15658 of 2010
BRAJESH KR.SINGH @ BRAJESH SINGH
Versus
STATE OF BIHAR
-----------
3. 7.7.2010. Heard.
The renewal prayer is made on the ground
that the petitioner is in custody for over four
years. The case is of kidnapping and the
petitioner is named in statement of the victim
as one of his kidnappers. That being the factual
position, the court is not inclined to direct
the release of the petitioner on bail, specially
when it appears that the trial Judge has
recorded the evidence of seven witnesses out of
11 named in the chargesheet. It is hereby
ordered that the remaining witnesses of Sessions
Trial No.285 of 2007 arising out of Darbhanga
Sadar P.S.Case No.186 of 2006 shall be produced
by the officer-in-charge of that police station
within a period of three months from the date a
copy of the order is received by the
Superintendent of Police, Darbhanga. The court
below shall record the evidence of witnesses
during that period or if it concludes the
recording of the evidence before that period it
will proceed to take defence evidence within the
-2-
above period itself and proceed to hear argument
and dispose of the case. At any rate, the case
must be disposed of in five months from the date
of receipt/production of a copy of this order.
Let a copy of this order be forwarded
also to the Superintendent of Police, Darbhanga
who shall ensure that the present order is
executed in letter and spirit and the trial is
concluded within the time frame set down by this
Court, else the court below shall be free to
grant bail to the petitioner on a bond to his
own satisfaction, i.e., 3rd Additional Sessions
Judge, Darbhanga.
( Dharnidhar Jha, J. )
B.Kr.