High Court Patna High Court - Orders

Suba Lal Yadav @ Subhelal Yadav vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Suba Lal Yadav @ Subhelal Yadav vs State Of Bihar on 6 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.28484 of 2010
                        SUBA LAL YADAV @ SUBHELAL YADAV
                                            Versus
                                     STATE OF BIHAR
                                          -----------

4 06.10.2010 Perused the report (Flag-A). It appears therefrom that

the Court in seisin of the matter has not been able to ascertain

about his present lodgment in the jail custody.

Learned counsel for the petitioner states that presently

petitioner is lodged in Beur Jail in connection with different case.

Let the court below take appropriate steps to take up

the trial and conclude the same by examining all the prosecution

witnesses within 10 months from the date of receipt/production of

a copy of this order in the court below failing which the petitioner

shall have liberty to renew his prayer for bail.

With this observation, the application is dismissed.

( Kishore K. Mandal, J. )
pkj