High Court Patna High Court - Orders

Manoj Singh vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Manoj Singh vs The State Of Bihar on 27 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24595 of 2011
                                         Manoj Singh
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 27.07.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is an accused in a

case registered under Section 302/34 of the

Indian Penal Code and Section 27 of the Arms

Act.

Earlier petitioner’s bail

application was rejected on 03.09.2010

passed in Cr. Misc. No. 32205 of 2010 when

out of thirteen charge sheeted witnesses

only three witnesses were examined. The

petitioner was given liberty to renew his

prayer for bail if trial is not concluded

within a period of nine months. Hence, the

bail application.

It is submitted that no witness has

been examined after 03.09.2010. It is

further submitted that the petitioner is in

custody since 10.08.2005.

In the circumstances, let the

learned Additional Sessions Judge, F.T.C.2,

Muzaffarpur, transmit a report with regard

to the status of Sessions
2

Trial No.878 of 2005 arising out of

Sahebganj P.S. Case No. 108 of 2005 this

court immediately.

Put up this case after receipt of

the report.

Let the order be faxed to the

learned court below at the cost of the

petitioner.

U. K. ( Dinesh Kumar Singh, J)