High Court Patna High Court - Orders

Sanjit Yadav@ Samrat Yadav @ … vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Sanjit Yadav@ Samrat Yadav @ … vs State Of Bihar on 7 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.34236 of 2010
                  SANJIT YADAV@ SAMRAT YADAV @ PULTHA
                  YADAV son of Suresh Yadav, Resident of village Sher Basa,
                  Police Station Beldour, District Khagaria.
                                                    Versus
                                           STATE OF BIHAR .
                                                  -----------

2 7.10.2010 Having heard learned counsel for the petitioner and

learned counsel for the State, while this Court considering the

allegation against the petitioner to be of main assailant, is not

inclined to grant bail to the petitioner, but then as the petitioner is

in custody since 1.5.2008 and most of the prosecution witnesses

have already been examined, this Court would direct the court

below to conclude the trial within a period of six months.

The Superintendent of Police, Khagaria district is

hereby directed to ensure that the Investigating Officer of Sessions

Trial No.126 of 2009 arising out of Beldour P.S. Case No.47 of

2007 is examined within a period of one month from the date of

receipt/production of a copy of this order. Thereafter he also must

send the compliance report to the Registry of this Court.

Let a copy of this order be sent to the trial court as also

to the Superintendent of Police, Khagaria for strict compliance.

Abhay Kumar                                                ( Mihir Kumar Jha, J.)