High Court Patna High Court - Orders

Nand Kishore Yadav vs The State Of Bihar on 20 September, 2011

Patna High Court – Orders
Nand Kishore Yadav vs The State Of Bihar on 20 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.30356 of 2011
                                   Nand Kishore Yadav
                                           Versus
                                    The State Of Bihar
                                         -----------

3/ 20.09.2011 Learned counsel for the petitioner is permitted to make

necessary correction in the prayer portion with regard to the name of

the court and case no.

Call for a detailed report from the Additional Sessions

Judge-cum-Fast Track Court No. II, Jehanabad, about the present

stage of trial in Sessions Trial No.04 of 2011 and the likely time to

be consumed in its conclusion.

The report must reach this court within three weeks.

In the meanwhile, the Trial Court is directed to send a

list of the witnesses fixing specific dates for their examination along

with a copy of this order to the Superintendent of Police, Jehanabad,

who is directed to ensure the attendance of the witnesses on the date

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

          JA/-                                              (Anjana Prakash,J.)