IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30692 of 2010
BANKEY MALLAH @ BANKEY CHOUDHARY
Versus
THE STATE OF BIHAR
-----------
4. 28.2.2011. Learned counsel for the petitioner prays to adjourn
the case for one week.
Mr. Murlidhar, learned Additional Public
Prosecutor, submits that earlier report regarding stage of the trial
was called for which has been received. From the report it appears
that the case is fixed for evidence. In the report it has been
mentioned that the trial is likely to be concluded within a period of
six months.
In this case, original case dairy is lying with the
record. In view of the report of the learned 2nd Additional Sessions
Judge, Bagaha, West Champaran, the court is of the opinion that the
case diary cannot be detained further.
Office is directed to remit back the original case
diary forthwith.
As prayed, list the case after one week
Md.S. ( Rakesh Kumar, J.)