IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19939 of 2008
BISHESHWAR YADAV @ BIRO YADAV
Versus
STATE OF BIHAR
– – – –
3. 2.7.2008 Heard.
Earlier the prayer of the petitioner
was dismissed by Annexure-1. Learned counsel
for the petitioner attempted to take me to
the merits of the case which I could not do.
As regards the trial, the learned
Judge has taken some steps but he must ensure
the production of the witnesses before him by
adopting the procedure indicated by the
decision of the Apex Court rendered in
Shailendra Kumar Vs. State of Bihar:
A.I.R.,2002 SC 270. If the witnesses are not
produced he should refer for contempt of his
court to this Court.
With the above observation, the
petition is dismissed.
Let a copy of this order be
communicated to the Superintendent of Police,
Gaya, for information.
Kanth
( Dharnidhar Jha, J.)