IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37007 of 2010
INDRAJEET KOERI @ LAL MUNI KOERI
Versus
STATE OF BIHAR
-----------
03/- 10-03-2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with
carbon copy of the case diary.
This application has been filed on behalf of the
petitioner in connection with S.Tr. No. 79 of 2010 (arising out of
Kargahar P.S. Case No. 27/1998), pending in the court of learned 1st
Additional Sessions Judge, Rohtas (Sasaram).
In this thirteen years old case, petitioner’s name
emerged during investigation in confessional statement of some of
the apprehended persons. No doubt, some accused persons facing
trial have been acquitted, petitioner who carries several criminal
antecedent could be remanded roughly a year before when
apprehended in another case and his trial has also been commenced.
Considering the facts and circumstances of the case, at
this stage, I am not inclined to enlarge the petitioner on bail. Hence,
prayer for regular bail of the petitioner is hereby rejected.
Simultaneously, trial court is directed to proceed expeditiously with
the trial and preferably dispose of the same within a year from
communication of this order, failing which the petitioner shall be at
liberty to renew his prayer before the trial court itself.
(Akhilesh Chandra, J.)
Praveen