IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26597 of 2010
JAWAHAR SAO
Versus
STATE OF BIHAR
-----------
3. 22.9.2010 Heard.
Considering the allegation and also considering the
report of the learned trial Judge, the prayer is dismissed.
The learned trial Judge has reported that he will be
concluding the trial of N.D.P.S. case No. 8 of 2009/4 of 2010
arising out of Barachatti P.S.Case No. 221 of 2009 within three
months. The Court believes that it is done as reported by the
learned trial Judge. If the learned trial Judge does not conclude
the trial within the timeframe set down by him, then he shall
himself release the petitioner on bail on furnishing a bond to his
own satisfaction in the above noted case.
With the above observation this petition is
dismissed.
Kanth ( Dharnidhar Jha, J.)