IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2194 of 2010
GORELAL RAWANI @ SHRAWAN KUMAR @ JAG JIWAN
KAHAR, SON OF LATE CHINI RAM, RESIDENT OF VILLAGE
JHILMIL, P.S. TEKARI, DISTRICT- GAYA.
... PETITIONER.
Versus
THE STATE OF BIHAR ...... OPPOSITE PARTY.
-----------
4. 22.12.2010 Petitioner is an accused in a case of the Arms
Act and is in jail custody for about three years. In spite
of direction of this Court the trial of the petitioner has
not been concluded as by now only three witnesses
have been examined and six witnesses are remained to
be examined. From the report of Joint Registrar,
Monitoring Cell (FTC) it appears that dasti summons
has been given to the Addl.P.P. for production of the
remaining witnesses. It is submitted on behalf of the
petitioner that he is not responsible for the delay
caused in disposal of the trial.
Let the trial court (Additional Sessions Judge,
F.T.C.IV, Gaya) release the petitioner on bail in
connection with Anti P.S. Case No. 8 of 2007, Sessions
Trial No. 178/668 of 2009 on furnishing bail bond of
Rs.5,000/- with two sureties of the like amount each
but petitioner is directed to appear in the trial court on
every date fixed in the trial.
Ibrar/- ( V.N. Sinha, J )