INÂ THEÂ HIGHÂ COURTÂ OFÂ JHARKHANDÂ ATÂ RANCHIÂ
W.P.(Cr.)No.193 of 2010
Smt. Shikha Samuel. … … … …PetitionerÂ
ÂVersusÂ
The State of Jharkhand & Anr. … … …RespondentsÂ
ÂÂÂÂÂÂÂÂÂÂÂÂÂ
CORAM:    HON’BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioner: Mr. Ananda Sen,Advocate.Â
For the Res. No.2: Mrs. A.R.Choudhary, Advocate.Â
ÂÂÂÂÂÂÂÂÂÂÂÂÂÂ
09/   18.11.2011 Heard  Counsel  for  the  petitioner  as  well  as  CounselÂ
appearing on behalf of the complainant.Â
Bail bonds of the petitioner was cancelled and nonÂbailableÂ
warrant of arrest and also distress warrant was issued vide order datedÂ
26th June, 2009 in connection with CÂ1 Case No.51 of 2009 pending inÂ
the court of the Judicial Magistrate, 1st Class, Jamshedpur.Â
There  are  reasons  disclosed  in  the  writ  petition  for  nonÂ
appearance, I am not inclined to give my opinion on merit.Â
In the circumstances of the case, the impugned order is setÂ
at naught.Â
The petitioner shall appear on the next date fixed before theÂ
court concerned along with the certified copy of this order and furnishÂ
fresh bail bonds and also undertake that she will be present as and whenÂ
required by the court.Â
The Judicial Magistrate is further directed to ensure that theÂ
case shall be decided as early as possible preferably within two weeksÂ
from  the  date  of  receipt/production  of  a  copy  of  this  order  since  theÂ
matter is of the year 2009.
In these circumstances, it will be just and appropriate thatÂ
the Magistrate  may proceed on dayÂtoÂday basis  without granting anyÂ
undue adjournments. Adjournment can be granted only in exceptionalÂ
case.Â
With  the  aforesaid  observation,  the  writ  petition  standsÂ
disposed of. Â
[Poonam Srivastav,J.]
P.K.S.