IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12775 of 2011
DILLU RAI @ RAKESH RAI
Versus
THE STATE OF BIHAR
-----------
2. 20.04.2011 Heard learned counsel for the petitioner and the
State.
It is fairly submitted that the trial is at the verge
of conclusion, only the investigating officer and the Doctor
remains to be examined.
Details of the current places of posting of these
officials has already been furnished by the concerned
department to this Court forwarded in turn to the District
Judges concerned.
Let expeditious steps for their appearance be
taken. The responsibility for which shall lie with the
Superintendent of Police, Siwan and the Civil Surgeon,
Siwan, so that the trial is concluded at the earliest, without
unnecessary delay.
The application is dismissed.
P. Kumar ( Navin Sinha, J.)