High Court Patna High Court - Orders

Satyendra Dusadh vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Satyendra Dusadh vs The State Of Bihar on 11 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.4379 of 2011
                            SATYENDRA DUSADH
                                     Versus
                            THE STATE OF BIHAR
                                   -----------

02 11.02.2011 The petitioner is in custody in relation to Sone Nagar

Rail P.S. Case No.12/1989 instituted under Section-395 of IPC for

abuse of privilege of bail.

As is apparent, the case was instituted in 1989. The

petitioner was released on bail in 1990 by orders of this Court but

thereafter absconded as such in 1993 his bail and bail bond was

cancelled. Ultimately, in 2008 when distress warrants and attachment

warrants were executed he surrendered and is in custody since then.

On behalf of the petitioner, it is submitted that the

petitioner is a truck driver and had no information with regard to

commitment of the case. This is not acceptable. The order clearly

shows that his Lawyer was duly informed but still he did not choose

not to appear. In T.I. parade he was identified by the informant.

Be that as it may, as the petitioner is in custody since

2008, let a report be called from the trial Court as to the time that

would take to conclude the trial. The report must reach this Court

within two weeks.

Put up this case immediately thereafter.

     Trivedi/                             (Navaniti Prasad Singh, J.)