IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 8931 of 2010
With
B.A. No. 260 of 2011
Taneshwar Singh @ Tano Singh
@ Doctor .....Petitioner in B.A. No. 8931/2010
----
Sanjay Yadav @ Manoj @ Bodha ......Petitioner in B.A. No. 260 of 2011
Versus
The State of Jharkhand .....Opposite Party
Coram:THE HON'BLE MR. JUSTICE R.K. MERATHIA
---------
For the Petitioner : Mr. A.K. Choudhary, Advocate
For the Informant : Mr. Amaresh Kumar, Advocate
--------
04-16/05
/2011 Heard.
It is submitted by Mr. A.K. Choudhary, learned counsel for the
petitioner in both cases, that only three witnesses have been
examined far back and the trial is not proceeding and that petitioners
are in jail since 2009.
Mr. Amaresh Kumar, learned counsel for the State, on the other
hand submitted that both the petitioners were identified in T.I. Parade
and that trial is going on .
In the circumstances, I am not inclined to grant bail to the
petitioners. Accordingly, prayer for bail of the petitioners is rejected.
However, the trial court will take all steps to conclude the trial,
as early as possible and preferably within six months from the date of
receipt/production of a copy of this order.
( R. K. Merathia, J)
Rakesh/