High Court Patna High Court - Orders

Kamlesh Mukhiya vs The State Of Bihar on 20 June, 2011

Patna High Court – Orders
Kamlesh Mukhiya vs The State Of Bihar on 20 June, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.6967 of 2011
                             KAMLESH MUKHIYA, S/O-SOTI MUKHIYA
                                                 Versus
                                      THE STATE OF BIHAR
                                               -----------

03 20.06.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner is husband of the deceased and, allegedly, he

along with other accused committed the murder of the deceased whose

dead body was recovered from a river.

The trial court has reported that charges have already been

framed and the trial has already commenced.

In the aforesaid circumstance, I do not feel it proper to

release the petitioner on bail, at least, at this stage. Accordingly, his

prayer for bail in connection with Sessions Trial No. 234 of 2010 arising

out of Kishanpur P.S. Case No. 60 of 2010, stands rejected.

However, learned Additional Sessions Judge, Fast Track

Court-II, Supaul is directed to conclude the trial of the petitioner within

six months from the date of receipt of this order and if the trial of the

petitioner is not concluded within the above stated period, the petitioner

may renew his prayer for bail.

Shahzad                                       ( Hemant Kumar Srivastava, J.)