IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33728 of 2011
Sunil Das
Versus
The State Of Bihar
----------------------------------
2. 19.10.2011 Heard.
It appears from the rejection order as if Sessions
Case No. 67 of 2008 arising out of Gogri P.S. Case No. 211 of
2007 is still lying before a vacant court in the Judgeship of
Khagaria. If it is like that, the Sessions Judge, Khagaria, shall
immediately transfer the case to any court which is being
presided over by a Judge of the longest stay at Khagaria.
It appears from the rejection order that all public
witnesses have been examined and the Investigating Officer of
the case is only left to be examined. The Court does not want
to direct the release of the petitioner on bail, especially in the
light of allegation that he pierced bhala into the chest of the
deceased.
The prayer for bail stands dismissed.
However, the expectation of this Court is that as
soon as the case is received by a court having the Presiding
Judge on transfer, he shall take all steps to examine the
Investigating Officer and conclude the trial of the above noted
case in a further period of six months from the date of receipt
of a copy of the present order.
Kanth ( Dharnidhar Jha, J.)