IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27977 of 2010
Jato Singh SON OF JAIRAM SINGH RESIDENT OF
DHARAMPURA, P.S. RAJGIR, DISTRICT NALANDA
Versus
The State Of Bihar .
-----------
5 29/06/2011 From the supplementary affidavit also it is
apparent that majority of the witnesses have already been
examined. Obviously the trial must be inching towards
conclusion.
In view of the same the trial court i.e. Chief
Judicial Magistrate, Nawadah is directed to conclude the
trial of the petitioner within a period of six months. If
the trial does not conclude by then, the Court will
consider the desirability of granting bail to the petitioner
on the materials available.
The prayer for bail of the petitioner is rejected at
this stage.
AMIN/ (Ajay Kumar Tripathi, J.)