IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.86 of 2011
BIJAY KUMAR RAY @ B.K. RAI
Versus
THE STATE OF BIHAR
- ----------
6 09.03.2011
When the case was taken up, a prayer for
accommodation/adjournment was made on behalf of the
petitioner.
Counsel for the C.B.I. is present. Relying upon an
order dated 11.2.2011 passed in Special Case No. 17/2007,
certified copy whereof was produced for perusal of the
Court. It is submitted that petitioner is protracting the
proceeding. It is submitted by Mr. Sinha, learned counsel for
the C.B.I. that the arguments on behalf of the prosecution
have already concluded on 8th March, 2011.
As prayed on behalf of the petitioner, list this
matter after one week within top 10 cases. It is clarified that
pendency of this application shall not be treated as an
obstacle in proceeding with the trial in accordance with law.
pkj (Kishore K. Mandal, J)