High Court Patna High Court - Orders

Dinesh Kumar @ Dinesh Singh vs State Of Bihar on 21 July, 2010

Patna High Court – Orders
Dinesh Kumar @ Dinesh Singh vs State Of Bihar on 21 July, 2010
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.16838 of 2010
                                  DINESH KUMAR @ DINESH SINGH
                                             Versus
                                         STATE OF BIHAR
                                          -----------

3. 21.07.2010 From the report at flag ‘X’ called in this fourth

application for bail in a Police case under Section 302 of the

Penal Code, the petitioner stated to be the main assailant, there

is no occasion to reconsider the prayer for bail as the trial is on

the verge of conclusion with only Investigating Officer and the

doctor concerned remaining to be examined.

Place of posting of Police Officers has been

furnished by the Police Department to this Court which in tern

has been forwarded to all the District Judges. If the Police officer

does not respond to the summons directions are issued to

initiate summary proceeding against him under Section 350

Cr.P,C. and conclude the trial at the earliest.

In so far as the doctor witness is concerned the

Senior Superintendent of Police, Patna shall ensure that the

Investigating Officer not only appears himself but ensures the

appearance of the former also. The failure of the Investigating

Officer to make the doctor appear shall again render him

vulnerable to proceeding under Section 350 Cr.P.C.

Let the trial be expedited in this manner and

concluded without any unnecessary delay.

       Snkumar/-                                (Navin Sinha,J.)