High Court Patna High Court - Orders

Sharif Dewan @ Shafir Shah @ Sarif … vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Sharif Dewan @ Shafir Shah @ Sarif … vs The State Of Bihar on 26 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.11678 of 2011
             SHARIF DEWAN @ SHAFIR SHAH @ SARIF DEWAN SAH
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

2 26.04.2011 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Petitioner is an accused in connection with

Sessions Trial No. 48 of 2002 arising out of Kateya P.S.

Case No. 75 of 1999 pending in the court of learned Addl.

Sessions Judge-III, Gopalganj and it appears that in the

year, 2001, this court directed the trial court to expedite the

trial of the petitioner and similarly, in the year, 2003, again a

direction was given to the concerned court but in course of

hearing, it is pointed out by learned counsel appearing on

behalf of the informant that on 23.06.2003, the petitioner

escaped from policy custody and subsequently, on

15.08.2010 he was again remanded in the above-said case.

Taking into consideration the aforesaid facts and

circumstances, the prayer for bail of the petitioner in

connection with Sessions Trial No. 48 of 2002 arising out of

Kateya P.S. Case No. 75 of 1999 stands rejected. However,

the learned trial court shall expedite the trial of the petitioner.

            AKV/-                       (Hemant Kumar Srivastava,J.)