IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18760 of 2010
SONAL SINGH
Versus
STATE OF BIHAR
-----------
3. 22.09.2010 Heard learned counsel for the parties.
The prayer for bail of the petitioner was earlier
rejected by an order dated 5.10.2009 in Cr. Misc. No.
30030 of 2009 wherein a liberty was given to the
petitioner to renew his prayer for bail after completing a
period of six months and the petitioner was directed to
move first before the court below.
It appears that when the petitioner’s prayer for
bail was rejected by the court below on 5.4.2010 wherein
it was recorded that evidence of all other witnesses had
been taken and the case was awaiting completion only on
account of non-examination of the Investigating Officer.
This Court had accordingly called for a report from the
Senior Superintendent of Police, Patna as with regard to
the reason of non-examination of Investigating Officer.
The Senior Superintendent of Police, Patna in his report
dated 4.9.2010 has informed this Court that Investigating
Officer had been examined on 25.5.2010.
Counsel for the petitioner submits that even
2
thereafter no significant progress has been made in the
trial in the last four months.
In that view of the matter, this Court would
call upon the trial court to submit a report as to the reason
for not concluding the trial despite the examination of
Investigating Officer on 25.5.2010. Such report must be
submitted within a period of 15 days from today.
List this case immediately after receipt of the
same at the same position.
kanchan (Mihir Kumar Jha, J.)