IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1644 of 2011
BRIJNANDAN SINGH
Versus
THE STATE OF BIHAR
-----------
2 25.02.2011 Heard Mr. Ajay Kumar Thakur, learned counsel
appearing for the petitioner and Mr. U. S. Singh learned counsel
appearing for the state.
Petitioner is facing trial in connection with Sessions
Trial No. 1682 of 2009 arising out of Khusrupur P.S. Case No.
46 of 2009 in the court of Additional Sessions Judge-II, Patna
City.
The contention of learned counsel for the petitioner is
that the petitioner is in jail custody since 18.03.2009 and uptill
now, only four witnesses have been examined in this case and
all the above-said prosecution witnesses have not made any
allegation against the petitioner.
It appears from perusal of the record that the petitioner
is said to be main assailant and still some prosecution
witnesses are left to be examined.
In the aforesaid circumstances, I do not feel it proper
to enlarge the petitioner on bail.
Accordingly, prayer for bail of the petitioner stands
rejected.
However, learned trial court is directed to conclude the
trial of the petitioner as soon as possible preferably within a
-2-
period of nine months and if the aforesaid trial is not concluded
within the above-said period, the petitioner may renew his
prayer for bail.
AKV/- (Hemant Kumar Srivastava,J.)