IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9576 of 2008
VIJAY SAHNI @ SUSHIL SAHNI
Versus
THE STATE OF BIHAR
-----------
3 9.7.2008 A report dated 19.5.2008 has been received by the FTC 2,
Darbhanga as per which it appears out of 8 named charge sheet
witnesses five have been examined and informant and IO are yet to
be examined.
Prayer for bail of the petitioner is again refused with
direction to the court in seisin of the case to conclude the trial
preferably within a further period of four months from today as the
petitioner is in custody since 21.12.2005 in a case registered for
offence under section 302 and other allied sections of the penal code.
Shashi. (S.P.Singh,J).