High Court Patna High Court - Orders

Rajendra Sah vs The State Of Bihar on 28 February, 2011

Patna High Court – Orders
Rajendra Sah vs The State Of Bihar on 28 February, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.4693 of 2011
                    RAJENDRA SAH, SON OF KODI SAH, RESIDENT OF VILLAGE-
                   KOLHUA PAIGAMBERPUR, P.S.- AHIYAPUR, DISTRICT-
                   MUZAFFARPUR.                               ......PETITIONER.
                                                 Versus
                  THE STATE OF BIHAR.                      ............OPPOSITE PARTY.
                                               -----------

2. 28.02.2011 No one appears to press this application.

Having perused the records, it appears that

the petitioner has been taken into custody for the

second time in relation to Muzaffarpur P.S. Case No.

228 of 1996, which is pending before the learned

Additional District Judge, F.T.C. III, Muzaffarpur. this

is the second time his bail application has been

cancelled.

In such a situation, I am not inclined, to

interfere in the matter, especially, when case of

petitioner absence, even charges could not be framed in

the trial which is pending since 1998. I therefore, reject

this application, I direct the trial court to take all

effective steps to conclude the trial within six months,

subject to petitioner co-operating, if the trial is not

concluded within the said period, petitioner would be at

liberty to renew his prayer for bail before the trial

court.

Devendra/ ( Navaniti Prasad Singh, J.)