High Court Patna High Court - Orders

Sikandar Yadav @ Sikko Yadav vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Sikandar Yadav @ Sikko Yadav vs The State Of Bihar on 4 August, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.44504 of 2010

Sikandar Yadav @ Sikko Yadav, son of Pulkit Yadav, Resident of
Village Gaddi, P.S. Raghopur, Dist. Supaul.
                                                ----- Petitioner
                               Versus
The State of Bihar                          -------- Opp. Party
                            -----------

4 04.8.2011 Heard learned counsel for the

parties.

Having heard learned counsel for the

parties and taking into account that the

prosecution in the connected Sessions Trial

No. 207 of 2009 pending in the court of Fast

Track Court No. 3rd, Supaul has already

closed its evidence on 4.7.2011, this Court

would find that no useful purpose would be

served now by directing the petitioner to be

released on bail, inasmuch as, the end of the

trial is well in sight. It is infact now the

defence which has to produce its witness. It

is also expected that as soon as the evidence

of defence will be completed on behalf of the

petitioner and other accused persons, the

court below will commence hearing of the

arguments so that the judgment in this case

could be delivered within a period of three
2

months from the date of completion of defence

evidence.

With the aforesaid observations this

application is disposed of.

Let a copy of this order be sent to

the trial court i.e. the Fast Track Court No.

3rd, Supaul.

(Mihir Kumar Jha, J.)
Rsh