IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31960 of 2011
Md. Aftab Alam
Versus
The State Of Bihar
----------------------------------
2 24-10-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Earlier prayer for bail of the petitioner was rejected by
this court vide order dated 17-03-2011 passed in Cr. Misc. No.
3431 of 2011 with liberty to the petitioner to renew his prayer for
bail if his trial is not concluded within six months.
The supplementary affidavit contains the order-sheets
of learned court below. It appears from the order-sheet of
learned court below that the trial of the petitioner is still
continuing.
Learned counsel for the petitioner points out that uptill
now, only two prosecution witnesses have been examined
whereas altogether 15 witnesses have been cited in charge
sheet, so, 13 prosecution witnesses are still left to be examined.
It appears from perusal of the order sheets that on 07-
09-2011, two prosecution witnesses had made their
appearance before the trial court but due to non-production of
the petitioner, the aforesaid prosecution witnesses could not be
examined.
Let a report be called for from the court of Shri D.N.
Bhardwaj, Judicial Magistrate-Ist Class, Munger in connection
with Trial No. 494 of 2011 arising out of G.R. No. 1119 of 2010
-2-
(Munger Muffasil P.S. Case No. 103 of 2010) and also about
the expected time to be taken for conclusion of aforesaid case.
Let this matter be listed under the heading for
admission immediately after receipt of the above-said report.
AKV/- (Hemant Kumar Srivastava,J.)