High Court Patna High Court - Orders

Niwash Kumar vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Niwash Kumar vs The State Of Bihar on 23 August, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.27007 of 2011
                         Niwash Kumar son of Nageshwar Mandal @ Nago Mandal

                                                     Versus
                                              The State Of Bihar
                                                   -----------

2. 23.8.2011 Call for carbon copy of the case diary of G.R.P.

Jamalpur P.S. case No.27 of 2010 (S.T.No.54 of 2011) from

the court of the Additional Sessions Judge 1st, Munger and also

a report from the Superintendent of Police, Munger about the

antecedent of the petitioner, who is accused in the aforesaid

case.

Also call for a detailed report from the Additional

Sessions Judge 1st, Munger about the present stage of S.T.

No.54 of 2011 and the likely time to be consumed in its

conclusion.

Case diary, antecedent report and present stage of trial

must reach this court within three weeks and put up on its receipt.

In the mean while, the Trial Court (Additional Sessions

Judge 1st, Munger) is directed to send a list of the witnesses

fixing specific dates for production of the witnesses along with a

copy of this order to the S.P., Munger and the S.P., Munger is

directed to ensure production of the witnesses on the date so

fixed by the Trial Court so that there is no further delay in trial.

     Narendra/                            ( Anjana Prakash, J. )