IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34225 of 2010
SANTOSH GIRI @ BITTAL GIRI @ PATEL
Versus
STATE OF BIHAR
with
Cr.Misc. No.34223 of 2010
KUNDAN KUMAR SINGH @ KUNDAN SINGH @ KARI SINGH
Versus
STATE OF BIHAR
-----------
4. 16.03.2011 Having perused the explanation at Flag „A and
B‟, this Court must observe that the delay in concluding
the trial of the petitioners is their own making.
Mr. B. N. Sinha “Suman”, learned counsel for
the petitioners would however submit that now the
petitioners have been sent back to the concerned jail for
being produced in the trial.
This Court, in the peculiar facts of this case,
would only observe that if the petitioners and other co-
accused persons would co-operate, the trial of the
petitioners must be concluded expeditiously.
With the aforementioned observation, the
matter is closed. Let the records of this case be consigned.
kanchan (Mihir Kumar Jha, J.)