IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24462 of 2010
Daya Shankar Sah, S/o Jagdish Sah, of Vill. Bhaluahiya, P.S.
Chiraiya (Shikarganj), Dist. East Champaran.
------ Petitioner
Versus
The State of Bihar ------ Opp. Party
-----------
4 11.10.2010 Heard learned counsel for the
petitioner and counsel for the State.
The prayer for bail of the
petitioner having been rejected by this Court
on merit, this Court is not inclined to
reconsider such prayer once again, specially
when there is no fresh material.
The report of the trial court dated
26th August, 2010 would disclose that the
trial of the petitioner is on the verge of
completion and nine out of twelve witnesses
have already been examined as on 26.8.2010
and the same is now awaiting only for
examination of Investigating Officers and one
public witness.
In that view of the matter, this
Court would direct the trial court to ensure
that the trial of the petitioner, if not
concluded already, must be concluded within a
period of two months from the date of
receipt/production of a copy of this order
2
and to that extent, this Court would also
direct the Superintendent of Police, Motihari
to ensure that the two Investigating Officers
required for being examined in Sessions Trial
No. 73 of 2010 arising out of Chiraiya
(Shikarganj) P.S. Case No. 106 of 2008 are
made to appear before the trial court within
the aforesaid period and also submit
compliance report to this Court.
With the aforementioned observations
and direction, this application is disposed
of.
Rsh (Mihir Kumar Jha, J.)