IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19145 of 2011
Birju Paswan @ Birjay Paswan
Versus
The State Of Bihar
----------------------------------
4. 21.9.2011 Heard Mr. Lalit Kishore, learned Senior counsel for
the Superintendent of Police, Railways, Patna.
Mr. Lalit Kishore would explain the circumstances in
which the report desired in the order dated 16.8.2011 would not be
filed by the S.P., Railways, Patna.
Considering the aforementioned circumstances
explained by the show cause reply filed today, this Court for the
time being would accept the same provisionally, inasmuch as the
main issue as with regard to production of witnesses for
concluding S.Tr.No. 1233/2007 would still remain pending before
this Court. Therefore, if the Superintendent of Police, Railways,
Patna would produce all the prosecution witnesses by the month of
December, 2011, it would be presumed that his defence given to
this Court in the show cause were bonafide.
List this case in the 1 st week of January, 2012 on
4.1.2012 on which day the Superintendent of Police, Railways,
Patna will not be required to remain present in person if all the
prosecution witnesses are examined and/or prosecution case is
closed by the end of December, 2011.
(Mihir Kumar Jha,J.)
Surendra/