IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24526 of 2011
Krishnadeo Jha @ Kismain Jha @ Krishna Jha
son of late Shivjee Jha, resident of Village-
Bangaon, P.S.-Bangaon, District-Saharsa.
.......Petitioner
Versus
The State Of Bihar.
.........Opposite Party
-----------
03 14.09.2011 It appears that earlier the
petitioner’s bail application was dismissed by
order dated 07.02.2011, passed in Criminal
Miscellaneous No. 4143 of 2011 giving him
liberty to renew his prayer for bail after
charges were framed.
It is submitted that on 27.06.2011, the
charges have been framed and learned trial Judge
informed this Court that if all the parties co-
operate the trial is within three months for the
same communication. He has noted that since
charges had been framed no prosecution witness
has been examined.
In the circumstance aforesaid, I direct
the learned Special Judge to take all
expeditious steps to secure attendance of
witness and insure that the trial is concluded
expeditiously, if the prosecution witnesses are
not being examined the petitioner cannot be kept
in custody unnecessarily.
2
In that view of the matter, if the
trial is not concluded by 31st of October, 2011,
the petitioner, namely, Krishnadeo Jha @ Kismain
Jha @ Krishna Jha, would be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount
each to the satisfaction of the learned Special
Judge, Saharsa, in connection with Bangaon P.S.
Case No. 60 of 2010 corresponding to Special
Case No. 15 of 2010.
(Navaniti Prasad Singh, J.)
Safik