High Court Patna High Court - Orders

Sanjay Kumar Pandey @ Sanjay … vs The State Of Bihar on 16 September, 2011

Patna High Court – Orders
Sanjay Kumar Pandey @ Sanjay … vs The State Of Bihar on 16 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.700 of 2011
               Sanjay Kumar Pandey @ Sanjay Pandey, son of Rameshwar Pandey
                                                Versus
                                       The State Of Bihar
                                              -----------

4. 16.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner was refused bail by an order dated

23.3.2010 passed in Cr. Misc. 8144 of 2010.

Considering the merit of the case, I am not inclined to

review the earlier order.

The prayer for bail is once again rejected.

The Trial Court has reported that at least one year

more will be required for conclusion of the trial on account of the

fact that for the reason beyond the control of the Court, the trial has

been delayed.

The Trial Court (Sessions Judge, Jehanabad) is

directed to send a list of the witnesses fixing specific dates for

production of the witnesses along with a copy of this order in

connection with Makhdumpur P.S. Case No. 264 of 2008, to the

Superintendent of Police, Jehanabad, and the Superintendent of

Police, Jehanabad, is directed to ensure production of the

witnesses on the date so fixed by the Trial Court so that there is no

further delay in the trial.

( Anjana Prakash, J.)
S.Ali