IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11901 of 2009
DUDHESHWAR MAHTO
Versus
STATE OF BIHAR
-----------
5. 7.2.2011. Perused the office note.
In pursuance of the order dated 4.11.2009
a report has been submitted by the Additional
Sessions Judge, Fast Track Court No.V, Aurangabad
mentioning therein that the conclusion of the
trial would yet require another extension of about
three months. The learned Judge has thus prayed
for extension of time.
Let the time for conclusion of the trial
as mentioned in the order dated 4.11.2009 be
extended for a further period of three months in
terms of the request made by the learned
Additional Sessions Judge.
ahk (Jyoti Saran, J)