High Court Patna High Court - Orders

Kari Sah vs The State Of Bihar on 7 December, 2010

Patna High Court – Orders
Kari Sah vs The State Of Bihar on 7 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.31451 of 2010
                                          KARI SAH
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

03/ 07.12.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner is languishing in jail custody since 13.6.2002 but

up till now his trial has not been concluded. It appears from perusal of

the report of Ist Addl. Sessions Judge, Motihari, East Champaran

dated 1.11.2010 that charge was framed on 6.12.2003 and up till now

only one prosecution witness i.e. a formal witness has been examined.

It further appears that several correspondences were made by the Trial

Judge with Superintendent of Police, Motihari but all went in vain.

Furthermore, it appears that petitioner was sent to Gopalganj jail on

the basis of production warrant issued by CJM, Gopalganj and

thereafter he was sent to Bettiah jail and lastly, he was produced

before the Trial Judge on 20.8.2009. Moreover, the learned trial court

has sought four months’ time to conclude the trial of the petitioner.

Considering the aforesaid prayer of the learned Trial Judge,

prayer for bail of petitioner stands rejected with option to him to

renew his prayer for bail after four months from the date of report of

the learned Trial Judge and if the trial of the petitioner is not

concluded within the aforesaid period, the learned Trial Judge shall

report the circumstances under which he could not succeed in

disposing of the aforesaid trial of the petitioner.

Let a copy of this order be sent to S.P. East Champaran,
-2-

Motihari with direction to him to ensure attendance of prosecution

witnesses in connection with Sessions Trial no.487/2003 arising out of

Malahi P.S. Case no. 139 of 2001.

shahid                                         (Hemant Kumar Srivastava,J)