IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37502 of 2010
SULO SAH @ SULAWA
Versus
STATE OF BIHAR
-----------
03. 11-03-2011. Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with carbon
copy of the case diary.
This application has been filed on behalf of the petitioner in
connection with Uda Kishunganj P.S. Case No. 08/2003, G.R. No.
99/2003 pending in the court of Chief Judicial Magistrate, Madhepura.
In this case, petitioner’s name emerged during investigation
in the statement of witnesses coupled with confessional statement of one
of the co-accused Santosh Kumar Singh. The petitioner carries criminal
antecedents and series of cases of similar nature are lying against him. He
was remanded from another case on 06.03.2010. The instant case is of the
year 2003.
Considering the facts and circumstances of the case, at this
stage, I am not inclined to enlarge the petitioner on regular bail. Hence,
prayer for regular bail of the petitioner is hereby rejected.
Simultaneously, the court below is directed to proceed expeditiously with
the trial and if it is not concluded within two years of detention of the
petitioner in the instant case from the date of this order, he shall be at
liberty to renew the prayer before the trial court itself. It is submitted that
petitioner is patient of Tuberculosis, he should be provided due treatment.
Rajeev/ (Akhilesh Chandra, J.)