IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8558 of 2011
DINANATH JAISWAL
Versus
THE STATE OF BIHAR
-----------
02/ 30.03.2011 Call for a report from the court of
1st Additional Sessions Judge, Samastipur as
to the present stage of trial and the time
likely to be consumed in concluding the
trial in connection with Musari Gharari P.S
Case No.87 of 2008( Sessions Trial No.83 of
2009).
At the same time, the
Superintendent of Police Vaishali will also
submit his report, as to why the prosecution
witnesses required in connection with Musari
Gharari P.S Case No.87 of 2008( Sessions
Trial No.83 of 2009), have not been produced
before the trial Court and the time likely
to be consumed in producing the remaining
witnesses.
List this case immediately after
receipt of the report of the trial Court as
well as the report of the Superintendent of
Police, Samastipur.
Ranjan (Mihir Kumar Jha,J)