High Court Patna High Court - Orders

Md. Mintu Mian vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Md. Mintu Mian vs The State Of Bihar on 13 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.21861 of 2011
                                           Md. Mintu Mian
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

3 13-09-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Petitioner is said to be main assailant and his

prayer for bail has already been rejected by this court vide

order dated 30.11.2010 passed in Cr. Misc. No. 26557 of

2010.

I do not find any fresh material to renew the

prayer for bail of the petitioner. Accordingly, his prayer for

bail in connection with Beldaur P.S. Case No. 10 of 2009

corresponding to Sessions Trial No. 153 of 2010 is,

hereby, rejected.

However, it would appear from the report dated

03.08.2011 sent by Sri C.B. Dwivedi, I/C IInd Addl.

Sessions Judge, Khagaria that the aforesaid Sessions

Case No. 153 of 2010 is pending in a vacant court.

Learned Sessions Judge, Khagaria should look into the

matter and shall ensure that the above said case be

transferred to a running court with a direction to the

aforesaid court to conclude the trial of the petitioner as

early as possible.

AKV/-                                          ( Hemant Kumar Srivastava,J.)