High Court Patna High Court - Orders

Sugriv Bind &Amp; Ors vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Sugriv Bind &Amp; Ors vs State Of Bihar on 25 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.19250 of 2009
                           PUNIT BIND @ PUNIT KR.BIND & ANR .
                                               Versus
                                       STATE OF BIHAR .
                                                 with
                                   Cr.Misc. No.22195 of 2009
                                     SUGRIV BIND & ORS .
                                               Versus
                                       STATE OF BIHAR .
                                             -----------

05. 25.08.2010 From the report of the Joint Registrar Monitoring Cell, Fast

Track Court dated 25.6.2010 it appears that direction of this Court

contained in order dated 11.3.2010 to conclude the trial within 3-4

months has not yet been complied with on account of non-

production/disappearance of few of the accused persons as also for

failure of the I.O., Sri Brij Nandan Mehta, S.I. posted at town police

station, Sasaram to examine himself as witness.

Let the Joint Registrar Monitoring Cell, Fast Track Court

confirm from the Superintendent of Police, Sasaram as to why Sri Brij

Nandan Mehta has not yet examined himself as witness in Tharthari

P.S. Case No.56 of 2008 and submit report to this Court.

Put up in the next week maintaining its position under the

same heading.

(V.N. Sinha, J.)
Rajesh/