High Court Patna High Court - Orders

Mahendra Prasad @ Mahendra Ram vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Mahendra Prasad @ Mahendra Ram vs State Of Bihar on 23 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.5203 of 2010
                      MAHENDRA PRASAD @ MAHENDRA RAM
                                  Versus
                              STATE OF BIHAR
                               -----------

3/ 23.6.2010 Heard learned counsel for the parties.

Considering the earlier orders passed by this court and

considering the allegation that the petitioner could be the assailant

of the deceased, prayer of the petitioner for bail is again dismissed.

However, the report of the learned trial judge, i.e.,

Additional District and Sessions Judge – F.T.C. IV, Nalanda at

Biharsharif appears at Flag A, by which he has reported that the

trial will require further period of three months as he wants to

examine the I.O. and doctor after having examined five witnesses

including the informant of the case.

I direct the Superintendent of Police and Civil Surgeon,

Nalanda at Biharsharif to issue orders stopping salaries of the

police officer and the doctor whose names have been forwarded to

them by the learned trial judge on the very day he receives a copy

of this order till they produce before respective authorities the

certificate granted by the court below indicating that the I.O. and

the doctor have deposed in the case.

It is expected that the two witnesses are produced in two

month’s time from the date of receipt of the copy of the present

order and the communication of the same by the learned court

below to the Superintendent of Police and Civil Surgeon, Nalanda

at Biharsharif. The court below shall dispose of the case in a
2

maximum period of three months from the date of receipt of the

copy of the order as indicated above.

Anil/                            ( Dharnidhar Jha, J.)