High Court Patna High Court - Orders

Manoj Prasad @ Manoj Kumar @ … vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Manoj Prasad @ Manoj Kumar @ … vs The State Of Bihar on 27 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.17698 of 2011
                       Manoj Prasad @ Manoj Kumar @ Lakhani
                                           Versus
                                    The State Of Bihar
                                         -----------

3/ 27.7.2011 Heard Shri Uday Kumar Singh, learned counsel for the

petitioner and Shri Rajeev Kumar, learned counsel for the informant.

Regard being had to the facts which have been discussed

in some detail in my order passed on 13.8.2008, while disposing of

Cr. Misc. No. 13107 of 2008 and Cr. Misc. no. 21745 of 2008, the

court is not inclined to direct release of the petitioner on bail,

specially, when the learned counsel for the informant is undertaking

before me that he will produce the witnesses on day to day basis,

and shall ensure that the trial is concluded in a maximum period of

six months.

Prayer for bail is rejected.

Let the trial court, i.e., Ist Additional Sessions judge,

Hilsa, Nalanda give priority to S.T. No. 234 of 2009 in matters of

recording evidence and disposal so that the trial is concluded in six

months time which has to be counted from the date of

receipt/production of a copy of the present order before the trial

court.

      Anil/                                       ( Dharnidhar Jha, J.)