IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.12212 OF 2011
KARMULLAH MIAN, S/O SRI MANJOOR MIAN, R/O
VILLAGE NARHARPUR, PS. MARHOWRAHA,
DISTRICT SARAN AT CHAPRA.
.....................PETITIONER.
VERSUS
THE STATE OF BIHAR.
..................OPPOSITE PARTY.
-----------
03/ 11.08.2011 Considering the fact that the prayer
of the petitioner for bail was earlier
rejected holding him to be the main
assailant, this Court is not inclined to
grant bail to the petitioner but then as
the Court below in its report dated 1st
June, 2011 has indicated that the trial may
be concluded within a period of six months,
this Court would direct both the trial
Court as also the Superintendent of Police,
Saran at Chapra to ensure that the
remaining witnesses in connection with
Sessions Trial No. 663 of 2008(Arising out
of Marhowraha P.S Case No. 117 of 2007) be
produced and examined within a period three
months from today so that the trial of the
petitioner be concluded by 31st of December,
2011.
If the trial of the petitioner is
not concluded within the aforementioned
2
period, he may renew his prayer for bail by
enclosing the entire order sheet of the
trial beginning from the receipt of the
order.
Let a copy of this order be sent not
only to the trial Court but also to the
Superintendent of Police, Saran at Chapra
for its strict compliance.
Ranjan (Mihir Kumar Jha, J.)