High Court Patna High Court - Orders

Doman Sai @ Doman Mian vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Doman Sai @ Doman Mian vs State Of Bihar on 1 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.45604 of 2009
                            DOMAN SAI @ DOMAN MIAN
                                    Versus
                                STATE OF BIHAR
                                 -----------

4 1.12.2010 Perused the report of the trial court which is the

court of Vipin Bihari Srivastava, 1st Additional Sessions Judge,

Kaimur at Bhabhua. From the report it is evident that the reason

why the trial is not being expedited is because the official

witnesses are not turning up to assist the court. A request had been

made to the Superintendent of Police, Kaimur to ensure the

presence of the witnesses.

Let the Superintendent of Police Kaimur file a

report before this Court as to what steps he had taken to ensure

presence of official witnesses in connection with the case of

Bhabua P.S. Case No. 216 of 2007 (G.R. Case No. 881 of 2007).

List this case on receipt of the said report.

RPS                              (Ajay Kumar Tripathi,J.)