High Court Patna High Court - Orders

Ram Chandra Thakur vs State Of Bihar on 18 August, 2010

Patna High Court – Orders
Ram Chandra Thakur vs State Of Bihar on 18 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.25390 of 2010
           RAM CHANDRA THAKUR, son of late Nirdhan Thakur,
           resident   of    village   Parihara,  P.S.  Balia,
           District Begusarai
                                    Versus
                               STATE OF BIHAR
                                -----------

2. 18.8.2010 Having regard to the earlier order

of this Court dated 9.4.2010 in Cr.Misc.No.

331/2010 as also rejection of bail of the

petitioner on three earlier occasions, this

Court is not inclined to reconsider the

prayer for bail of the petitioner at this

stage.

This application for bail is,

accordingly, dismissed.

It is, however, made clear that the

trial of the petitioner and the other co-

accused must be completed within the

aforementioned period of nine months i.e. at

best by 31st of January, 2011. If for any

reason the trial of the petitioner is not

concluded by 31st January, 2011 he shall have

the liberty initially to move the trial

court which then would record reasons for

not concluding the trial, whereafter the

petitioner could renew his prayer for bail

before this Court.

(Mihir Kumar Jha,J.)
Surendra/