High Court Patna High Court - Orders

Ranjeet Teli vs State Of Bihar on 22 June, 2010

Patna High Court – Orders
Ranjeet Teli vs State Of Bihar on 22 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.11101 of 2009
                         RANJEET TELI son of Nepali Sah
                                      Versus
                                STATE OF BIHAR
                                     -----------

11/ 22.06.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under section 364-A of the Indian Penal Code.

Submission is that the petitioner is not named in the First

Information Report and subsequently even though he was named by

the victim but there is nothing specific against him.

In view of the nature of allegation, I am not inclined to

grant bail to the petitioner.

Prayer for bail is rejected.

The trial court is directed to expedite the trial in view of

the serious nature of the offence.

Perused the report of the Chief Judicial Magistrate,

Muzaffarpur, stating therein that the petitioner was not being produced

from Ara Jail despite orders due to which the trial of petitioner is being

hampered.

It is desirable that the petitioner be brought to

Muzaffarpur on a fixed date so that police papers can be supplied to

him on the said date and the matter can be committed to the Court of

sessions even by separating his trial, if required. On the next date on

commitment, charges shall be positively framed against the petitioner

and thereafter the petitioner may be sent back to Ara Jail for his trial in

other cases, if required.

-2-

The petitioner undertakes to file an application under

section 317 Cr. P. C. on the dates falling after charge so that the trial

can be held even in his absence but in presence of his advocate as

required in law. On the date the prosecution requires the petitioner to

be present in court for his identification, the authorities concerned

shall ensure the attendance of the petitioner so that no party is

prejudiced during trial.

Let this order be communicated to the I.G. (Prison),

Bihar, and the Principal Secretary, Home Department, Govt. of Bihar,

for proper compliance of the order.

The court below will send a compliance report to this

court within six weeks.

List this case after six weeks under the heading “To Be

Mentioned” with the report of the court below.

JA/-                                    (Anjana Prakash, J.)