IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34961 of 2010
Rekha Devi, wife of Prabhu Sahni, resident of Village Sadhuwa of
Police Statin Gopalpur (Rangra), District Bhagalpur.
------ Petitioner
Versus
State of Bihar ------ Opp. Party
-----------
4 20.4.2011 Perused the report at Flag-A.
In view of the fact that the prayer
for bail of the petitioner was earlier
rejected on merit and that in the latest
report of the trial court dated 17.3.2011 it
has been stated that the trial has progressed
to an advanced stage with a possibility its
being concluded within a period of three
months, this Court is not inclined to grant
bail to the petitioner.
The trial court, however, must take
all possible steps for ensuring that the
trial is concluded within a period of three
months and to that extent, the Superintendent
of Police, Bhagalpur is also directed to
ensure that the Investigating Officer and the
doctor required in connection with Sessions
Trial No. 399 of 2010 arising out of Gopalpur
(Rangra) P.S. Case No. 259 of 2009 are
examined within period of two months from the
date of receipt/production of a copy of the
2
order. The Superintendent of Police,
Bhagalpur, having ensured the deposition of
both the Investigating Officer and the
doctor, shall also submit his action taken
report to this Court.
With the aforementioned observations
and direction, this application is disposed
of.
Let a copy of this order be sent
both the trial court as also the
Superintendent of Police, Bhagalpur for its
strict compliance.
Rsh (Mihir Kumar Jha, J.)