Patna High Court – Orders
Jai Prakash Das vs The State Of Bihar on 23 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27561 of 2011
Jai Prakash Das
Versus
The State Of Bihar
-----------
2. 23.08.2011 Call for a report from the court of Additional
Sessions Judge, F.T.C. IV, Araria, in connection with Jogbani
P.S. Case No. 8 of 2010, about the present stage of the trial
and the likely time to be consumed in its conclusion.
In the meanwhile, the Trial Court 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
Superintendent of Police, Araria, and the Superintendent of
Police, Araria, 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 the trial.
( Anjana Prakash, J.)
S.Ali