High Court Patna High Court - Orders

Chhote Singh @ Kamlesh Kumar vs The State Of Bihar on 10 February, 2011

Patna High Court – Orders
Chhote Singh @ Kamlesh Kumar vs The State Of Bihar on 10 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.4298 of 2011
                Chhote Singh @ Kamlesh Kumar, Son of Late Jamun Singh, R/o-Vill.-
                Bhergawan, P.S.-Gaurichak, District-Patna.             -Petitioner.
                                        VERSUS
                The State of Bihar                                     -Opposite Party.
                                        -----------

02 10.02.2011 The petitioner is in custody since 24.09.2010 in relation

to Fatuha (Gaurichak) P.S. Case No.141 of 1999 instituted under

Section-302 IPC read with Arms Act.

It is alleged that several persons including petitioner

came into the house of the informant. One Subhash Singh fired killing

the daughter of the informant and thereafter the other including the

petitioner started indiscriminate firing and upon villagers assembled

ran away. The petitioner has been apprehended after 10 years though

charge sheeted much earlier.

In such circumstances, I am not inclined to entertain

this application even though several other co-accused have been

granted bail by this Court by various orders of the year 2010 and

thereafter.

Let the trial be expedited. The trial Court will take all

necessary steps to see that the trial would conclude within one year,

failing which the petitioner would be at liberty to move for an

application for bail again.

Accordingly, this application is disposed of.

     Trivedi/                                (Navaniti Prasad Singh, J.)