IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.27952 of 2011
Surendra Chaudhary
Versus
The State Of Bihar
-----------
2/ 25.08.2011 Call for an explanation from the Additional Sessions
Judge-cum-Fast Track Court No.4, Bettiah, West Champaran, as to
why no witness has been examined in Sessions Trial No.295-A of
2005 after 29.09.2010 as submitted by the petitioner.
In the meanwhile, the Trial Court is directed to send a
list of the witnesses fixing specific dates for their examination along
with a copy of this order to the Superintendent of Police, West
Chamapran, who is directed to ensure the attendance of the
witnesses on the date fixed so that there is no further delay in the
trial.
JA/- (Anjana Prakash,J.)