IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23534 of 2011
Sanjay Mahto
Versus
The State Of Bihar
-----------
02. 20.07.2011 Vide order dated 25.05.2010 the prayer for bail
of the petitioner was rejected and petitioner was directed
to move before learned Court below.
It appears that learned Court below considered
the regular bail of the petitioner on 01.06.2011 but
neither merit has been discussed nor the expected time
for conclusion of the trial has been mentioned in the
order.
Let learned Additional Sessions Judge-II,
Begusarai transmit the expected time schedule for
conclusion of the trial.
In the meantime, let legible carbon copy of the
case diary of Naokothi P.S. Case No. 28 of 2009 be called
for from the Court of Additional Sessions Judge-II,
Begusarai.
Shageer ( Dinesh Kumar Singh, J)