IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.33962 of 2011
Manoj Kahar @ Manoj Kumar
Versus
The State Of Bihar
-----------
2/ 17.10.2011 It has been submitted that till date only the informant
has been examined.
Call for a detailed report from the Additional Sessions
Judge, X, Patna, about the present stage of trial in Sessions Trial
No.16 of 2011 and the likely time to be consumed in its conclusion.
The report must reach this court within three weeks.
Henceforth, the Trial Court is directed to always pass
speaking order about the stage of the case and reasons for delay
when the bail application of the accused is rejected by the higher
Court.
JA/- (Anjana Prakash,J.)