IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21346 of 2009
R.K.NARAYAN @ RAJENDRA KISHORE NARAYAN .
Versus
STATE OF BIHAR .
-----------
18. 28/03/2011 Learned counsel for the H.D.F.C. informs
this Court that all the anticipatory bail
applications filed in this Court by the accused
persons, hearing of which had been concluded and
orders were reserved by a Bench of this Court,
have been finally disposed of by a common order
dated 16.3.2011 passed in the batch led by
Cr.Misc.No.16093 of 2009.
In the circumstances, office is directed
to return back the records of the court below
including case diary etc. called for in those
cases to the court below immediately, if not
already returned. Any original record of the
court below, if available on the records of this
case, shall also be sent to the court below
immediately.
The court below is directed that
immediately after receipt of the records, it
shall draw a plan for examination of all the
witnesses in the case in consultation with the
learned counsels for the parties and the Public
Prosecutor. For each witness it shall fix up a
specific date for examination, which shall be
intimated to the counsels, who shall ensure
2
appearance of the witnesses on the date fixed
for their examination. On the date fixed,
examination of the witnesses must commence and
must continue till they are examined, cross-
examined and finally discharged. In case, any
witness does not appear on the date fixed, the
court below shall take coercive steps for his
appearance. Examination of the witnesses shall
commence and must be concluded without any break
and a report be submitted in this Court with
regard to close of evidence of both sides as
soon as the same is finally finished.
It is informed that cross-examination of
one witness is still due and rest fourteen
charge sheet witnesses are still to be examined.
This will take some time. Therefore, this matter
is adjourned for 18th May, 2011 to be listed at
2.15 P.M. as a first case.
The provisional bail granted to the
petitioner vide order dated 20.5.2010 is
extended upto 20th May, 2011.
The court below shall submit a report with
regard to the progress made in the case before
the next date fixed, so that the same may be
considered by this Court on that date.
Pradeep/ ( J. N. Singh,J.)