High Court Patna High Court - Orders

Dina Gope vs The State Of Bihar on 23 June, 2010

Patna High Court – Orders
Dina Gope vs The State Of Bihar on 23 June, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.3275 of 2010
                                       DINA GOPE
                                         Versus
                                   THE STATE OF BIHAR
                                      -----------

3. 23.6.2010. Heard.

Considering that the prayer has earlier

been dismissed by this court, the same is again

dismissed.

However, the court directs that a copy

of the letter of the learned trial Judge

appearing at flag-A be sent to the Senior

Superintendent of Police, Patna with a direction

to produce the witnesses named therein in two

months’ time so that they are examined with a

report to this court about the compliance of the

present order. The trial court is expected to

dispose of the trial in a total period of five

months from the date of the receipt of the copy

of the present order or the production of the

same before it. The learned trial Judge may also

transmit the copy of this letter to the Senior

Superintendent of Police, Patna with a copy of

his order for compliance.

( Dharnidhar Jha, J. )
B.Kr.