IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37529 of 2010
KAILA MIAYAN, SON OF JAFAR MIAYN, RESIDENT OF VILLAGE-
SALARPUR, POLICE STATION PARBATTA, DISTRICT-KHAGARIA.
...Petitioner.
Versus
THE STATE OF BIHAR
-----------
11.03.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with
carbon copy of the case diary.
In this case instituted against unknown petitioner’s name
emerged during investigation and statement of the witnesses
specifically in para-17 and 18 of the case diary. Persons examined
have seen the occurrence and stated about involvement of this
petitioner including the role played by him. He further carries
criminal antecedent. It is also pointed out that in spite of
commencement of trail of this petty old case there is no substantial
progress.
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, the court below is directed to proceed expeditiously
with the trial and preferably concluded the trial court within six
months from communication of the order, let this order be
communicated to the court below through fax at the cost of the
petitioner.
PN (Akhilesh Chandra, J.)