High Court Patna High Court - Orders

Bisheshwar Yadav @ Biro Yadav vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Bisheshwar Yadav @ Biro Yadav vs State Of Bihar on 2 July, 2008

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.)